Allahabad High Court High Court

C/M Uchchattar Madhyamik … vs Shri Chhote Lal, District … on 20 July, 2010

Allahabad High Court
C/M Uchchattar Madhyamik … vs Shri Chhote Lal, District … on 20 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2228 of 2010

Petitioner :- C/M Uchchattar Madhyamik Vidyalaya And Another
Respondent :- Shri Chhote Lal, District Inspector Of Schools
Petitioner Counsel :- Basant Kumar Upadhyay,Irshad Ali

Hon'ble Vikram Nath,J.

Sri K. Shahi, Advocate has filed an affidavit on behalf of the opposite party.
According to the averments contained in the affidavit despite efforts by the
opposite party the directions of the writ court to decide the issue regarding
attestation of signatures of the rival candidates, could not be decided and in
the meantime the opposite party has since retired on 30.6.2010.

The learned counsel for the applicant prays for and is allowed ten days time to
file impleadment application. The notices issued to the opposite party stand
discharged in view of the affidavit filed by him.

List after two weeks.

Order Date :- 20.7.2010
pk