Allahabad High Court
Vijai Kumar & 5 Ors. vs Sri Pramod Kumar Tripathi & … on 30 July, 2010
Court No. - 3 Case :- CONTEMPT No. - 1203 of 2010 Petitioner :- Vijai Kumar & 5 Ors. Respondent :- Sri Pramod Kumar Tripathi & Another Petitioner Counsel :- S.N.Bhardwaj Hon'ble Shri Narayan Shukla,J.
Counter affidavit filed on behalf of opposite party no. 1 is taken
on record.
Through counter affidavit he has brought on record the order
dated 26.5.2010 passed by Inspector General of Police,
Gorakhpur Zone, Gorakhpur on the petitioners’ case, whereby
the petitioners have been reinstated in service on the place from
where they were transferred, upon perusal of which I am satisfied
with the action of opposite parties.
Therefore, the contempt petition is dismissed and notices issued
to opposite parties are hereby discharged.
Order Date :- 30.7.2010
GSY