Allahabad High Court High Court

Mainuddin vs Sri R.K.Sachan on 10 May, 2010

Allahabad High Court
Mainuddin vs Sri R.K.Sachan on 10 May, 2010
Court No. - 22

Case :- CONTEMPT No. - 477 of 2010

Petitioner :- Mainuddin
Respondent :- Sri R.K.Sachan
Petitioner Counsel :- P.C. Chauhan
Respondent Counsel :- C S C

Hon'ble Satyendra Singh Chauhan,J.

Rejoinder affidavit filed today is taken on record.

Learned Standing Counsel states that the officer is ailing as he has suffered
fracture in his leg and, therefore, he is unable to attend the Court.

On the request of learned Standing Counsel, his attendance is exempted.

Learned Standing Counsel may seek instructions as to why the order passed
by this Court has not been complied with by the next date.

List in the month of July 2010.

Order Date :- 10.5.2010
BLY