Court No. - 22 Case :- CONTEMPT No. - 861 of 2009 Petitioner :- Prahlad Rai Respondent :- A.K. Chawala Petitioner Counsel :- R.B. Pandey,I.H. Farooqui Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
Along with the counter affidavit an order dated 21.5.2009 has been filed, from
which it is evident that petitioners have been paid salary and the amount has
been received by the Sainik Kalyan Nigam, through which the petitioners
were engaged. So far further payment is concerned, which according to the
counsel for the petitioners is being claimed on the basis of the fact that
petitioners are working, no cause of action has accrued in this contempt
petition, for which the petitioners may obtain a fresh order from the
appropriate forum.
In this view of the matter, no further orders are required to be passed in this
contempt petition. It is accordingly dismissed.
Order Date :- 1.2.2010
Rao/-