Allahabad High Court High Court

Chandra Kant Dubey vs Smt. Sandhya Srivastava, … on 18 January, 2010

Allahabad High Court
Chandra Kant Dubey vs Smt. Sandhya Srivastava, … on 18 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3916 of 2009

Petitioner :- Chandra Kant Dubey
Respondent :- Smt. Sandhya Srivastava, D.I.O.S.
Petitioner Counsel :- Anand Kumar Singh
Respondent Counsel :- S.C.

Hon'ble Vikram Nath,J.

Sri K.R. Singh, learned standing counsel has filed the affidavits of compliance
on behalf of the Director of the Higher Education and also on behalf of the
District Inspector of Schools, Siddharth Nagar. According to the annexures
contained in both the affidavits it appears that an amount of Rs.4,68,671/- has
been sanctioned for payment to the applicant. Out of which the applicant
admits having receipt an amount of Rs.46,760/- whereas the remaining
amount of Rs.4,21,911/- has still not been received by him. On record is
available the photocopies of the sanctioned order, the cheque drawn in favour
of the District Inspector of Schools and also the advise issued to the Bank for
crediting the said amount in the account of the applicant dated 13.1.2010. The
learned counsel for the applicant is allowed a week’s time to obtain
instructions in this regard.

List in the next cause list.

Order Date :- 18.1.2010
pk