Allahabad High Court High Court

Smt. Manju Sharma vs Shri Murli Dhar, Executive … on 19 January, 2010

Allahabad High Court
Smt. Manju Sharma vs Shri Murli Dhar, Executive … on 19 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3178 of 2008

Petitioner :- Smt. Manju Sharma
Respondent :- Shri Murli Dhar, Executive Engineer, Nalkoop Khand-Iii
Petitioner Counsel :- Swarn Kumar Srivastava
Respondent Counsel :- Sc

Hon'ble Vikram Nath,J.

Murli Dhar, Executive Engineer (opposite party) is present. Sri K.R. Singh,
learned standing counsel has filed an affidavit of compliance on his behalf,
Annexure Nos.1 and 2 are the orders giving appointment to the applicant and
the joining tendered by her, both dated 18.1.2010. The learned counsel for the
applicant may obtain instructions within two weeks. List immediately
thereafter.

The personal appearance of the Executive Engineer is exempted for future
dates.

Order Date :- 19.1.2010
pk