Allahabad High Court High Court

Daya Shankar Lal Srivastava vs Ravindra Kumar, Pramukh Sachiv/ … on 3 August, 2010

Allahabad High Court
Daya Shankar Lal Srivastava vs Ravindra Kumar, Pramukh Sachiv/ … on 3 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2552 of 2010

Petitioner :- Daya Shankar Lal Srivastava
Respondent :- Ravindra Kumar, Pramukh Sachiv/ Special Sec. Pwd Lko.
Petitioner Counsel :- Atul Kumar I,Alok Kumar Srivastava

Hon'ble Vikram Nath,J.

Sri K.R. Singh, learned Standing Counsel has filed affidavits of compliance
on behalf of the opposite parties no.1 & 2. As per the averments contained in
the affidavits appeal of the applicant has been decided vide order dated
26.7.2010 filed as Annexure 1 to the said affidavits. In the circumstances the
directions of the writ court having been complied with, no further
consideration is required.

Notices are discharged. Contempt application is consigned to record.

Order Date :- 3.8.2010
RPS