Allahabad High Court High Court

Chandra Pati Yadav vs Rajendra Prasad, Addl. Chief … on 4 January, 2010

Allahabad High Court
Chandra Pati Yadav vs Rajendra Prasad, Addl. Chief … on 4 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 1683 of 2000

Petitioner :- Chandra Pati Yadav
Respondent :- Rajendra Prasad, Addl. Chief Judicaia Magistrate, & Another
Petitioner Counsel :- Prem Prakash,D.S.Yadav,P.S.Yadav,S.R.Singh Yadav
Respondent Counsel :- S.C.

Hon'ble Vikram Nath,J.

An application has been filed on behalf of O.P. No.1 today in the Court after
serving a copy of the same on the learned counsel for the applicant. This
application is supported by an affidavit of the O.P. No.1. The learned counsel
for the applicant prays for and is allowed a month’s time to file reply to the
said affidavit.

Sri K.R. Singh, learned standing counsel has further informed that an affidavit
along with an application was also filed on behalf of the O.P. No.2 on
17.12.2009. The same is not on record. Office to trace it out and place on
record. The learned counsel for the applicant may file reply to the same also.

List after one month.

Order Date :- 4.1.2010
pk