High Court Rajasthan High Court

Ashutosh Katara vs Bhaskar A Sawant & Ors on 10 January, 2011

Rajasthan High Court
Ashutosh Katara vs Bhaskar A Sawant & Ors on 10 January, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR

ORDER
IN
S.B. Civil Contempt Petition No.925/2009

Ashutosh Katara Vs. Shri Bhasker A. Sawant and Others

Date of Order ::: 10.01.2011

Present
Hon'ble Mr. Justice Mohammad Rafiq, J.


Mrs. Neetu Bhansali, Counsel for petitioner 
Shri Mohammad Rahil Kalam for
Shri N.A. Naqvi, Additional Advocate General for respondents

####

Learned counsel for parties informed that judgment of this court, for compliance of which this contempt petition is filed, has been substantially complied with. Still however, if petitioner has any grievance regarding computation of arrears, he can approach respondent no.1 Director (Commissioner), Secondary Education, Bikaner, who shall consider and redress the same.
With that liberty, contempt petition is disposed of. Notices are discharged.

(Mohammad Rafiq) J.

//Jaiman//