Allahabad High Court High Court

Baldeo Tiwari vs Radhey Shyam District … on 30 July, 2010

Allahabad High Court
Baldeo Tiwari vs Radhey Shyam District … on 30 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 1470 of 2010

Petitioner :- Baldeo Tiwari
Respondent :- Radhey Shyam District Registration Officer And 2 Others
Petitioner Counsel :- Hemant Kumar Misra

Hon'ble Shri Narayan Shukla,J.

As per direction of this court the opposite party No.1 is present in person and
submits that he has not exercised the jurisdiction to register the said sale
deed. Even being the appellate authority the matter was not before him and in
any manner he is not concerned with the same, accordingly he submits that he
has not disobeyed the order passed by this court.

Considering the aforesaid submission I hereby discharge the notice issued to
the opposite party No.1.

Mr.R.P.Shukla, learned Advocate put in appearance on behalf of opposite
party No.2, who is main person against whom the disobedience has been
claimed, but he submits that on that date he was on leave and the work was
entrusted upon to another persons, who registered the sale deed. He seeks a
week’s time to file the counter affidavit.

Time is allowed.

List on 6th of August, 2010.

On that date he shall appear before this court.

Mr.Vishnu Deo Shukla, learned Advocate put in appearance on behalf of
opposite party No.3 by filing his ‘Vakalatnama’, the same is taken on record.
The same order will be available to him also to file the counter affidavit.
Opposite party No.3 shall again appear before this court on the next date.

Order Date :- 30.7.2010
Banswar