Rajasthan High Court – Jodhpur
Ram Niwas Sharma vs Yusuf Khan & Anr on 22 January, 2010
SBCP No.04/10
1 of 2
S.B. CIVIL CONTEMPT PETITION NO.04/2010
Ram Niwas Sharma v. Yusuf Khan & anr
Date of order:22nd January, 2010
HON'BLE MR JUSICE AJAY RASTOGI
Mr Sandeep Shah, for the petitioners
Mr B.S. Sandhu, for the respondents
Instant contempt petition has arisen out
of ex parte interim order dated 19th June,
2009. It has been informed to this Court that
on account of order impugned being stayed by
this Court, the petitioner is presently
holding the respective post and his status
has not been disturbed by the respondent-
Bank.
Counsel for the petitioner submits that
after passing of the ex parte order in June,
2009, the matter was referred to Cooperative
Tribunal and the order passed by the Tribunal
is in defiance of exparte order dated 19th
June, 2009, of which contempt has been filed.
In the opinion of this Court, if any
order has been passed by the Cooperative
Tribunal, it would always be open for the
petitioner to avail remedy available under
law. But, if he has been allowed to continue
SBCP No.04/10
2 of 2
under an ex parte order dated 19th June, 2009,
there can not be said to be any disobedience
of the order dated 19th June, 2009, of which
contempt has been filed.
Consequently, the contempt petition is
without merit and dismissed.
Both the counsel request that looking to
nature of controversy, the writ petition may
be listed for final disposal along with
connected matter - SBCWP No.10654/2009, on
01st February, 2010.
List the writ petition on 01/02/2010.
[AJAY RASTOGI],J.
mma