Allahabad High Court
Saiyad Jaal Haider Rizvi vs Vinay Kumar Srivastava on 5 July, 2010
Court No. - 3 Case :- CONTEMPT No. - 174 of 1998 Petitioner :- Saiyad Jaal Haider Rizvi Respondent :- Vinay Kumar Srivastava Petitioner Counsel :- C.B.Pandey Respondent Counsel :- Nakul Dubey Hon'ble Shri Narayan Shukla,J.
Learned counsel for the petitioner informs that though a direction has been
issued to list this contempt petition alongwith writ petition No.3185 (SS) of
1991, but the record of contempt petition itself is complete to adjudicate upon
it, therefore, there is no need to list the contempt petition alongwith the writ
petition.
Considering the aforesaid submission of learned counsel for the petitioner, I
hereby direct the Registry to list this contempt petition before the court
dealing with the contempt matter itself separately in the next month.
Order Date :- 5.7.2010
Banswar