Allahabad High Court High Court

Smt.Kailash Pati vs Sri C.N.Dubey on 3 February, 2010

Allahabad High Court
Smt.Kailash Pati vs Sri C.N.Dubey on 3 February, 2010
Court No. - 22

Case :- CONTEMPT No. - 1285 of 2001

Petitioner :- Smt.Kailash Pati
Respondent :- Sri C.N.Dubey
Petitioner Counsel :- Janardan Singh
Respondent Counsel :- C.S.C.

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

From the pleadings of the parties, it is evident that the petitioner has been
treated under Dying in Harness Rules. So far the claim of the petitioner in
regard to dues after death of her husband is concerned, the same may be
challenged before the appropriate forum as permissible under law.

The contempt petition has no force. It is accordingly dismissed.

Order Date :- 3.2.2010
RBS/-