Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 1680 of 2010 Petitioner :- Mohd. Yaqub Respondent :- Buddhu And Another Petitioner Counsel :- C.B. Singhal Respondent Counsel :- R.K.Gupta,S.C. Hon'ble Vikram Nath,J.
Sri R.K. Gupta, Advocate has put in appearance on behalf of the O.P. Nos.1
and 2, who are also present before the Court. Their replies to the notices,
according to Sri Gupta, are under preparation. He has prayed for three days
time to file replies.
As prayed put up in the additional cause list on Tuesday, 10.8.2010. On the
said date both the opposite parties shall remain present.
Sri K.R. Singh, learned Standing Counsel has submitted that the O.P. No.2
has come in police custody as bailable warrants have been issued against him
and he has refused to tender personal bail bonds. Sri R,K. Gupta, learned
counsel appearing for the O.P. No.2 ensures that he would remain present
before this Court on the next date.
As the O.P. No.2 has been produced under police custody pursuant to the
bailable warrants issued on the previous date, the same having been executed,
he is now released from police custody and shall remain present on the next
date.
Order Date :- 5.8.2010
pk