Allahabad High Court High Court

Siya Ram Verma vs Rakesh Goyal,District … on 19 January, 2010

Allahabad High Court
Siya Ram Verma vs Rakesh Goyal,District … on 19 January, 2010
Court No. - 22

Case :- CONTEMPT No. - 2152 of 2006

Petitioner :- Siya Ram Verma
Respondent :- Rakesh Goyal,District Magistrate,Sitapur And Another
Petitioner Counsel :- H.K.Bhatt
Respondent Counsel :- V K Bajpai

Hon'ble Satyendra Singh Chauhan,J.

Counter affidavit is taken on record. Learned counsel for the petitioner prays
for and is granted two weeks time to file rejoinder affidavit.

Necessary documents which are required have already been furnished to the
B.S.A. and it is submitted on behalf of the petitioner that in spite of that the
petitioner has not been appointed under Dying-in–Harness Rules.

List this petition on 03.02.2010 on which date the B.S.A. as well as the
petitioner will appear before this Court.

Order Date :- 19.1.2010
BLY