Allahabad High Court High Court

Bhagwan Das And Another vs Shailendra Singh, Additional … on 13 July, 2010

Allahabad High Court
Bhagwan Das And Another vs Shailendra Singh, Additional … on 13 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2081 of 2010

Petitioner :- Bhagwan Das And Another
Respondent :- Shailendra Singh, Additional District Magistrate (City) &Anr
Petitioner Counsel :- Ajay Kumar Mishra

Hon'ble Vikram Nath,J.

Both the opposite parties are present. Sri A.C. Mishra, learned Standing
Counsel has filed affidavits on their behalf. It is mentioned in the affidavits
that both the officers have since been transferred from the respective posts. In
the circumstances it has been stated by the opposite parties that they are not in
a position to make any further compliance of the directions of the writ court
and any compliance still remaining is to be carried out by the present officers
posted on the said posts.

The learned cousel for the applicants prays for and is allowed a week’s time
to file impleadment application.

List in the next cause list.

The personal appearance of the opposite parties is exempted till further orders
of this Court.

Order Date :- 13.7.2010
pk