Allahabad High Court
Dharamveer Sharma vs Rajendra Singh Bhati, Principal … on 22 January, 2010
Court No. - 5 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3157 of 2006 Petitioner :- Dharamveer Sharma Respondent :- Rajendra Singh Bhati, Principal Hajari Lal M.I.C. & Others Petitioner Counsel :- Syed Mahmood,Mohd. Asar Respondent Counsel :- S.C.,R.P.Dubey Hon'ble Sabhajeet Yadav,J.
Cause shown in the affidavit filed in support of restoration application is
sufficient. The application is allowed. The order dated 31.8.2009 dismissing
the contempt petition in default is recalled. The contempt petition is restored
to its original number.
The matter shall not be treated to be tied up or part heard with this Bench.
List in the next cause cause before appropriate Bench.
Order Date :- 22.1.2010
KKM