Allahabad High Court High Court

Bishram Singh vs Asstt. Registrar Coop. Societies … on 5 July, 2010

Allahabad High Court
Bishram Singh vs Asstt. Registrar Coop. Societies … on 5 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 206 of 2005

Petitioner :- Bishram Singh
Respondent :- Asstt. Registrar Coop. Societies & Another
Petitioner Counsel :- H.S.N. Tripathi,Jai Narain,P.S. Tripathi,Prem Shankar
Respondent Counsel :- S.C.,C.S.Singh,S.K. Rai

Hon'ble Vikram Nath,J.

The case has been taken-up in the revised call.

Sri S. K. Rai, learned counsel for the opposite party, has sent an illness-slip
today.

On 12th May, 2010 ten days further and no more time was granted to the
opposite party to ensure compliance of the directions of the Writ Court.
According to the learned counsel for the applicant till date compliance has not
been made.

List this case on 28th July, 2010.

Whoever is posted as Member Secretary of the District Administrative
Committee, Kanpur Nagar shall remain present before this Court along with
an explanation for non compliance.

Learned counsel for the applicant shall serve a written notice along with copy
of the today’s order on Sri S. K. Rai, learned counsel appearing for the
opposite party within 48 hours.

Sri S. K. Rai, learned counsel for the opposite party, will ensure presence of
the Member Secretary of the District Administrative Committee, Kanpur
Nagar on the next date.

Order Date :- 5.7.2010
SS