Allahabad High Court High Court

Shiv Mangal Singh Chandel vs Sri Jasvir Singh & Another on 12 July, 2010

Allahabad High Court
Shiv Mangal Singh Chandel vs Sri Jasvir Singh & Another on 12 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 956 of 2010

Petitioner :- Shiv Mangal Singh Chandel
Respondent :- Sri Jasvir Singh & Another
Petitioner Counsel :- Ranjeet Singh

Hon'ble Shri Narayan Shukla,J.

As per direction of this court the officers concerned are present in the court.

Short counter affidavits filed on behalf of opposite parties 1 and 2 have been
brought on record, whereby the order passed on 18th of May, 2010 by the
Incharge Inspector General of Police, P.C.T., Unnao, has been brought on
record, which shows that the petitioner has been reinstated in service in terms
of order passed in Special Appeal No.340 of 1999 (SB).

Considering the same I am satisfied with the action of the opposite parties,
therefore, I hereby dismiss the contempt petition and discharge the notices
issued to the opposite parties.

Order Date :- 12.7.2010

Banswar