Court No. - 22 Case :- CONTEMPT No. - 2685 of 2009 Petitioner :- Jagdish Singh (Work Agent) & 5 Ors. Respondent :- Shri Kapil Deo & 2 Ors. Petitioner Counsel :- Vinod Kumar Shukla Hon'ble Satyendra Singh Chauhan,J.
Counter affidavit filed on behalf of opposite party no.1 is taken on record.
Learned Addl. Chief Standing Counsel informs that there is an interim order
from Hon’ble the Supreme Court staying the order of the Division Bench of
this Court by means of which the judgment of Hon’ble Single Judge was set
aside.
By virtue of grant of interim order the judgment passed by Hon’ble Single
Judge has been revived and the opposite parties are supposed to comply the
judgment in view of the interim order passed by the apex Court.
Let the same be done within ten days.
List this petition in the Ist week of February 2010. In the meantime learned
counsel for the petition may file rejoinder affidavit.
Order Date :- 13.1.2010
BLY