Allahabad High Court High Court

Sri Giri Raj Sewa Trust Thru’ … vs Dinesh Chandra Shukla, D.M./Zila … on 27 July, 2010

Allahabad High Court
Sri Giri Raj Sewa Trust Thru’ … vs Dinesh Chandra Shukla, D.M./Zila … on 27 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 1977 of 2010

Petitioner :- Sri Giri Raj Sewa Trust Thru' President
Respondent :- Dinesh Chandra Shukla, D.M./Zila Adhikari Mathura &
Others
Petitioner Counsel :- Vimal Chaudhary
Respondent Counsel :- Rajeev Kumar Srivastava,S.C.

Hon'ble Vikram Nath,J.

The opposite party no.2 to 4 are present. Sri Rajeev Kumar Srivastava,
Advocate has filed a counter affidavit on their behalf. Further Sri K.R. Singh,
learned Standing Counsel has stated that reply on behalf of the opposite party
no.1 was filed in the Registry on 13.7.2010. The same is also on record.
Learned counsel for the applicant has filed a reply to the affidavit filed by the
opposite party no.1. The same is taken on record. Further learned counsel for
the applicant prays for and is allowed two weeks time to file reply to the
affidavit filed today.

Time prayed for is allowed. List after expiry of two weeks. Personal
appearance of the opposite parties no. 2 to 4 is exempted till further orders of
this Court.

Order Date :- 27.7.2010
RPS