Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3058 of 2009 Petitioner :- Pal Singh Respondent :- Shri N.R. Das & Others Petitioner Counsel :- P.K. Mishra Respondent Counsel :- K.R. Singh,S.C.,Triloki Singh Hon'ble Vikram Nath,J.
Heard the learned counsel for the applicant and Sri Triloki Singh & Sri K.R.
Singh, learned counsel for the opposite parties.
In the affidavit of compliance it has been stated that a counter affidavit to the
writ petition has been filed by the opposite parties and further the post retiral
dues of the applicant have also been paid including issuance of PPO order in
January, 2009. The learned counsel for the applicant has sought to dispute the
said fact.
As the counter affidavit has been filed to the writ petition, the contempt as
alleged cannot be maintained. Notices are discharged. Application is
consigned to record.
Order Date :- 1.2.2010
pk