Allahabad High Court High Court

Smt. Basmati Devi And Another vs Dr. Arun Kumar Dubey, D.I.O.S. on 25 January, 2010

Allahabad High Court
Smt. Basmati Devi And Another vs Dr. Arun Kumar Dubey, D.I.O.S. on 25 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 4475 of 2009

Petitioner :- Smt. Basmati Devi And Another
Respondent :- Dr. Arun Kumar Dubey, D.I.O.S.
Petitioner Counsel :- T.N. Tiwari

Hon'ble Vikram Nath,J.

On 8.1.2010 Sri K.R. Singh, learned standing counsel had prayed for three
days time to file counter affidavit. The time prayed for was allowed and today
the date was fixed. Today a statement was made that although the file was
allotted for preparation of the counter affidavit but it appears that the counter
affidavit has not been prepared as yet. It has further been pointed out by Sri
K.R. Singh, learned standing counsel from the record available with him that
some decision pursuant to the directions issued by the Writ Court on
30.6.2009 has been taken by the opposite party but according to the learned
counsel for the applicants no decision has been communicated to the
applicants till date.

List this case on 5.2.2010. The opposite party or whoever is posted as the
District Inspector of Schools, Deoria shall remain present before this Court
along with the record regarding compliance of the directions of the Writ Court
and also an affidavit of compliance on the said date.

Order Date :- 25.1.2010
pk