Allahabad High Court High Court

Satish Idanani And Others vs Tanveer Jafar Ali, Vice Chairman, … on 30 July, 2010

Allahabad High Court
Satish Idanani And Others vs Tanveer Jafar Ali, Vice Chairman, … on 30 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2521 of 2010

Petitioner :- Satish Idanani And Others
Respondent :- Tanveer Jafar Ali, Vice Chairman, Ada, Agra And Others
Petitioner Counsel :- R.K. Vaish

Hon'ble Vikram Nath,J.

Heard learned counsel for the applicant and Sri M. C. Chaturvedi, learned
counsel appearing for the opposite party.

A compliance affidavit has been filed on behalf of the opposite party.
According to which an order dated 9th June, 2010 has been passed by the
opposite party in compliance to the directions of the writ Court.

Learned counsel for the applicant does not dispute the said fact.

In that view of the matter, no further consideration is required in this
contempt application. Accordingly notices are discharged.

The contempt application is consigned to record.

Order Date :- 30.7.2010
SS