Allahabad High Court High Court

Dr. Kamta Prasad vs Dr. Anand Swarup, Principal … on 4 August, 2010

Allahabad High Court
Dr. Kamta Prasad vs Dr. Anand Swarup, Principal … on 4 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3582 of 2010

Petitioner :- Dr. Kamta Prasad
Respondent :- Dr. Anand Swarup, Principal G.S.V.M. And Others
Petitioner Counsel :- Udayan Nandan,Shashi Nandan

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant and Sri Neeraj Tewari, Advocate
appearing for the O.P. Nos.2 and 3.

Pursuant to order dated 30.7.2010, Sri Tewari upon instructions from the O.P.
Nos.2 and 3 has stated that Registrar of the University has been repeatedly
writing to the Principal and the Head of the Department of the G.S.V.M.
Medical College, Kanpur to provide the marks of the applicant so that the
same may be declared pursuant to the directions of the Writ Court but the
same have still not been provided. Sri Tewari has placed on record three
letters dated 5.9.2009, 30.6.2010 and 2.8.2010.

In the circumstances the ball is now in the court of the G.S.V.M. Medical
College, which has been stated to be a government medical college. Let Sri
A.C. Mishra, learned Standing Counsel obtain instructions from the O.P.
Nos.1 to 4 within a week as to why the marks are not being provided to the
University for declaration of the result of the applicant pursuant to the interim
directions of the Writ Court. The copies meant for the O.P. Nos.1 and 4 may
be received by Sri Mishra during the course of the day. Further Sri Tewari
will provide the photocopies of the letters placed on record today Sri Mishra
during the course of the day so that appropriate instructions may be obtained.

Put up this case in the additional cause list on 11.8.2010.

Order Date :- 4.8.2010
pk