Allahabad High Court High Court

Cooperative Cane Development … vs Jawahar Jaiswal And Others on 28 July, 2010

Allahabad High Court
Cooperative Cane Development … vs Jawahar Jaiswal And Others on 28 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2002 of 2010

Petitioner :- Cooperative Cane Development Union Ltd. Thr Sec. R.D. Kapil
Respondent :- Jawahar Jaiswal And Others
Petitioner Counsel :- Ravindra Singh
Respondent Counsel :- S.C.,S.S.Nigam

Hon'ble Vikram Nath,J.

Sri Shakti Swarup Nigam, Advocate has filed an exemption application on
behalf of the opposite party no.1 seeking exemption from personal appearance
for today, on the ground that the opposite party no.1 has been arrested and is
in jail in connection with a case registered against him under Sections 419,
420, 467, 468, 506 read with Section 120-B IPC. He has prayed for a date
being fixed after three weeks to ensure presence of the opposite party no.1.
With regard to the opposite party no.3 Sri Nigam has stated that he has
already resigned and left the company in April 2010. Further with regard to
the opposite party no.4, the Incharge Superintendent of Police Kushinagar has
sent a Fax Message that on account of the festival of Shabe Barat, the
opposite party no.4 has not been relieved. However he shall remain present on
any other date fixed by the Court.

In view of the above list this case on 30.8.2010. On the said date both the
opposite parties no.1 & 4 shall remain present.

Order Date :- 28.7.2010
RPS