Rajasthan High Court – Jodhpur
Mr. Ravindra Singh vs Having Considered This Fact And … on 26 May, 2011
S.B. CIVIL MISC. CONTEMPT PETITION NO.2402/10 DR(J)
Date of Order :: 26.5.2011
HON'BLE MR. JUSTICE GOVIND MATHUR
Mr. Ravindra Singh, for the petitioner/s.
...
Alleging non-compliance of the directions given by this
Court on 01.7.2008 in SBCWP No.3730/2008, this contempt
petition was presented on 2.4.2010. Office pointed out a very
minor defects on 20.4.2010. The defects so pointed out have
yet not been removed by the petitioner.
Having considered this fact and other ancillary facts, I am
not inclined to proceed against the respondents under the
Contempt of Courts Act, 1971. Accordingly, the contempt
petition is dismissed.
(GOVIND MATHUR), J.
Sanjay/