1981 INSC 0307 SUPREME COURT OF INDIA Govind Sharan Aggarwal Vs. Pt. Hardeo Sharma Trivedi (A. Varadarajan, A. N. Sen and S. Murtaza Fazal Ali JJ.) 05.05.1981 ORDER The Text below is only a summarized version of the order pronounced The Supreme Court held that the apprehension of the appellant that he will not get a fair trial at the hands of Mr. Kainthla cannot be said to be unreasonable as the very judge had granted a huge cost of Rs. 5000 as lawyer's fee and Rs. 15000 as lawyer's fee in an interlocutory matter which was an extraordinary course. Accor5dingly, the appeal was allowed and the court directed that the case be transferred to the Court of District and Sessions Judge, Shimla.