Allahabad High Court High Court

Ashraf Navi vs Anil Sant, Secretary (Higher … on 12 August, 2010

Allahabad High Court
Ashraf Navi vs Anil Sant, Secretary (Higher … on 12 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3334 of 2010

Petitioner :- Ashraf Navi
Respondent :- Anil Sant, Secretary (Higher Education) Govt. Of U.P.
Petitioner Counsel :- Arun Kumar

Hon'ble Shashi Kant Gupta,J.

Today two Cheques dated 9.2.2009 and 23.7.2010, drawn in favour of the
applicants no. 1 and 2, each for Rs. 4,92,820.40 paise and Rs. 3,17,649.93
paise respectively have been handed over by Mr. Shakti Dhar Dubey, the
learned Counsel for the opposite party to Mr. K. K. Mishra, learned counsel
for the applicant which has been received by him in the Court .

Learned counsel for the opposite party states that by making payment of the
aforesaid amount, the compliance of the order of this Court has been made by
the opposite party and now there remains no dispute between the parties.

In view of the above, no further consideration is required in this contempt
applicant. Notice issued to opposite party stands discharged . The contempt
application is consigned to record.

Order Date :- 12.8.2010

MLK