Allahabad High Court High Court

Abhimanyu Singh (Dr) vs Sri Ishwar Saran Srivastava, … on 12 January, 2010

Allahabad High Court
Abhimanyu Singh (Dr) vs Sri Ishwar Saran Srivastava, … on 12 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 1321 of 2009

Petitioner :- Abhimanyu Singh (Dr)
Respondent :- Sri Ishwar Saran Srivastava, Director General Med. & He.Ser.
Petitioner Counsel :- J.P. Singh
Respondent Counsel :- S.C.

Hon'ble Vikram Nath,J.

Sri K. R. Singh, learned Standing Counsel, has filed an application for taking
affidavit of compliance on record. Along with affidavit of compliance is
annexed order dated 8.1.2010 as Annexure no.2 granting promotion to the
applicant from 11.2.2008, the date on which his Junior had been granted
promotion in the Level IV-Joint Director Grade. Learned counsel for the
applicant does not dispute the said order.

According to the learned counsel for the parties, directions of this Court have
been fully complied with. Further annexure 3 is photocopy of the tender dated
7.1.2010 by which Rs.5,000/- was deposited as costs in the High Court.

In view of the above order, this contempt application does not require any
further consideration. Notices are discharged. The contempt application is
consigned to record.

The amount of Rs.5,000/- lying deposited with the High Court shall be
forwarded to the account of Allahabad High Court Mediation and
Conciliation Centre.

Order Date :- 12.1.2010
SS