Supreme Court of India

Doiwala Sehkari Shram Samvida … vs State Of Uttarkhand & Ors on 22 September, 2008

Supreme Court of India
Doiwala Sehkari Shram Samvida … vs State Of Uttarkhand & Ors on 22 September, 2008
Bench: Tarun Chatterjee, Aftab Alam
                                 IN THE SUPREME COURT OF INDIA
                       CIVIL ORIGINAL JURISDICTION

                                  CONMT.PET.(C) NO.66 OF 2008
                                                 IN
                                  CIVIL APPEAL NO.800 OF 2005



DOIWALA SEHKARI SHRAM SAMVIDA SAMITI LD.                                 .....PETITIONER(S)


                                               VERSUS


STATE OF UTTARKHAND & ORS.                                     ....RESPONDENT(S)



                                               O R D E R

Learned counsel for the respondent has submitted before us that the contemnors

have already complied with the order passed by this Court. That being the position, there is no

need to proceed with the matter. The Contempt Petition is accordingly disposed of. The

contempt notice is discharged.

However, in the event, learned counsel for the respondent finds that the order has

not been complied with, it will be open for him to apply for recall of this Order.

………………………..J.

( TARUN CHATTERJEE )

………………………..J.

( AFTAB ALAM )

NEW DELHI;

SEPTEMBER 22, 2008.