Allahabad High Court High Court

Abdul Rahman vs Sri Lal Chand Bharti, Chief … on 2 February, 2010

Allahabad High Court
Abdul Rahman vs Sri Lal Chand Bharti, Chief … on 2 February, 2010
Court No. - 22

Case :- CONTEMPT No. - 2552 of 2009

Petitioner :- Abdul Rahman
Respondent :- Sri Lal Chand Bharti, Chief Executive Officer, & Another
Petitioner Counsel :- S.M. Arshad Rizvi

Hon'ble Satyendra Singh Chauhan,J.

Despite the fact that notice has been served on the opposite party, no body has
contacted the learned Standing Counsel. The conduct of the officer can no be
appreciated. Once notice was served he ought to have appeared before this
Court. He has failed in his legal duty to respond to the notice of this Court.

In this view of the matter, let bailable warrant be issued to opposite party no.1
for appearing before this Court on 26.2.2010.

List this petition on 26.2.2010.

Order Date :- 2.2.2010
BLY