Allahabad High Court High Court

Dwarika Prasad vs Shri A.K.Tomar (Divisonal Sales … on 23 July, 2010

Allahabad High Court
Dwarika Prasad vs Shri A.K.Tomar (Divisonal Sales … on 23 July, 2010
Court No. - 7

C.M.Application No. 33515 of 2010

In re:

Case :- CONTEMPT No. - 268 of 2009

Petitioner :- Dwarika Prasad
Respondent :- Shri A.K.Tomar (Divisonal Sales Manager,Forest Corporation
Petitioner Counsel :- Vivek Manishi Shukla
Respondent Counsel :- Ravindra Kumar

Hon'ble Dr. Satish Chandra,J.

Cause shown in the affidavit is sufficient to recall the ex parte order dated
09.03.2010 where the contempt petition was dismissed for non prosecution.

The contempt petition is restored to its original number.

Order Date :- 23.7.2010
Sanjeet

Hon’ble Dr. Satish Chandra,J.

Shri Vivek Manishi Shukla, learned counsel for the petitioner submits that the
opposite parties have not paid consequential benefit which includes the P.F.,
gratuity, leave encashment and the part of arrears.

Shri L. P. Shukla, learned counsel for the opposite parties submits that he
needs sometime to solve the problem of the petitioner. So, he prays for two
weeks time.

List after two weeks before the regular Bench.

Order Date :- 23.7.2010
Sanjeet/Crl.Misc. Case No. 268(C)/2009