Allahabad High Court High Court

Arvind Kumar Mishra vs Mr.Yashveer Tyagi, & 3 Ors. on 1 July, 2010

Allahabad High Court
Arvind Kumar Mishra vs Mr.Yashveer Tyagi, & 3 Ors. on 1 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 853 of 2010

Petitioner :- Arvind Kumar Mishra
Respondent :- Mr.Yashveer Tyagi, & 3 Ors.
Petitioner Counsel :- Atul Kumar Yadav,Jai Prakash Yadav

Hon'ble Shri Narayan Shukla,J.

Mr. Sabhapati Shukla, learned Advocate put in appearance on behalf of
opposite party no.1 by filing his vakalatnama today, the same is taken on
record. He informs that under the strenght of the order passed by this Court in
writ jurisdiction on 07.05.2009, whereby direction has been issued to the
opposite party no.1 to decide the petitioner’s representation, the petitioner has
been given admission in L.L.B. Vth semester by the College itself. The
petitioner is also satisfied with the compliance of the order.

In the light of the aforesaid facts, I am of the view that the order passed by
this Court has been complied with. Therefore, the contempt petition is
dismissed as infructuous.

The notices issued to opposite parties are hereby discharged.

Order Date :- 1.7.2010
Sanjeet