Court No. - 1 Case :- SPECIAL APPEAL DEFECTIVE No. - 65 of 2010 Petitioner :- Basic Shiksha Adhikari, Ambedkar Nagar ( S/S 2829/2007 ) Respondent :- Indra Jeet Upadhyay S/O Swami Nath Upadhyay & Ors. Petitioner Counsel :- Jyotinjay Verma Respondent Counsel :- C.S.C.,Illigible,K.D. Nag,Y.K. Mishra Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
This appeal has been filed with the delay of 19 days.
Two weeks time is allowed to the learned counsel for the respondents to file
response to the application for condonation of delay.
List this matter in week commencing 22.2.2010.
Since, prima-facie it appears that by means of an interim order, the order for
payment of salary could not have been passed in view of Division Bench
judgment of this Court in Special Appeal No. 231 of 2009 in re: State of U.P.
and others vs Smt. Moola Devi and another, dated 7.4.2009, we provide that
the contempt proceedings initated, against the appellant shall remain in
abeyance till next date of listing.
Order Date :- 4.2.2010
vks