Allahabad High Court High Court

Lal Bahadur Mall & 8 Ors. vs Sri J.N.Chamber & Another on 12 July, 2010

Allahabad High Court
Lal Bahadur Mall & 8 Ors. vs Sri J.N.Chamber & Another on 12 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 775 of 2010

Petitioner :- Lal Bahadur Mall & 8 Ors.
Respondent :- Sri J.N.Chamber & Another
Petitioner Counsel :- Anwar Ashfaq
Respondent Counsel :- Neerav Chitravansi

Hon'ble Shri Narayan Shukla,J.

Short counter affidavit filed on behalf of opposite party no.1 is
taken on record.

Mr. Neerav Chitravanshi, learned Advocate files affidavit of
compliance on behalf of opposite party no.2; whereby he has
brought on record the several cheques issued to the different
petitioners,whereby arrears of salary have been paid to them,
upon perusal of which I am satisfied with the action of the
opposite parties.

Therefore, contempt petition is dismissed and notices issued to
the opposite parties are hereby discharged.

Order Date :- 12.7.2010
GSY