Allahabad High Court High Court

Dr. Hari Shankar Gupta vs Awadh Kishor Singh & Another on 18 January, 2010

Allahabad High Court
Dr. Hari Shankar Gupta vs Awadh Kishor Singh & Another on 18 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2835 of 2008

Petitioner :- Dr. Hari Shankar Gupta
Respondent :- Awadh Kishor Singh & Another
Petitioner Counsel :- A.N. Pandey
Respondent Counsel :- Sc,P.Verma

Hon'ble Vikram Nath,J.

Sri R. K. Srivastava, learned counsel appearing for opposite party no.1, states
that a Cheque dated 12.12.2009 of Rs.1,08,256/- drawn in favour of the
Manager of the institution in question was handed over to the Manager on
18.12.2009. This amount was to be paid to the applicant as arrears of selection
grade.

Sri A. D. Saunders, learned counsel appearing for the Manager, has stated that
the amount has since been credited in the account of the institution on 22nd
December, 2009 and thereafter it has been credited to the account of the
applicant on 9th January, 2010.

Learned counsel for the applicant may obtain instructions from the applicant
with regard to the amount credited to his account and file an affidavit within
two weeks.

List in the week commencing 8th February, 2010.

Order Date :- 18.1.2010
SS