Allahabad High Court High Court

Brahm Swaroop Tewari vs Surya Kumar Rai & Another on 4 August, 2010

Allahabad High Court
Brahm Swaroop Tewari vs Surya Kumar Rai & Another on 4 August, 2010
Court No. - 3

Case :- CONTEMPT No. - 2641 of 2009

Petitioner :- Brahm Swaroop Tewari
Respondent :- Surya Kumar Rai & Another
Petitioner Counsel :- N.C.Upadhyay

Hon'ble Shri Narayan Shukla,J.

Mr.P.K.Khare, learned counsel for the opposite parties informs that for
payment of claim of certain claims the cheque has been prepared and he is
ready to handover over the same to the petitioner, but he has not turned up to
receive the same.

Keeping in view the aforesaid action of the opposite parties, I do not find any
disobedience of the order passed by this court, therefore, the contempt petition
is dismissed and the notices are discharged with the observations that it is
open to the petitioner to contact the office of the opposite parties at Bahraich
and collect the cheque at any office day.

Order Date :- 4.8.2010
Banswar