Allahabad High Court High Court

Nawal Singh Chauhan vs Monendar Singh, Chairman Noida & … on 9 August, 2010

Allahabad High Court
Nawal Singh Chauhan vs Monendar Singh, Chairman Noida & … on 9 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3790 of 2010

Petitioner :- Nawal Singh Chauhan
Respondent :- Monendar Singh, Chairman Noida & Others
Petitioner Counsel :- Satyender Kumar Singh

Hon'ble Shashi Kant Gupta,J.

Learned counsel for the applicant states that he does not want to press this
contempt application and it may be dismissed as withdrawn with a liberty
to file a fresh contempt application.

It is , accordingly, dismissed as not pressed with a liberty to file a fresh
contempt application.

Order Date :- 9.8.2010
MLK