Allahabad High Court High Court

Fazal Ul Haque vs Shri Shiv Narain Sharma & Another on 5 July, 2010

Allahabad High Court
Fazal Ul Haque vs Shri Shiv Narain Sharma & Another on 5 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2182 of 2006

Petitioner :- Fazal Ul Haque
Respondent :- Shri Shiv Narain Sharma & Another
Petitioner Counsel :- Suneet Kumar
Respondent Counsel :- S.C.

Hon'ble Vikram Nath,J.

Adjournment has been sought on behalf of the applicant. The learned counsel
for the opposite parties have opposed the request for adjournment as
according to them the order of the Civil Court has already been given effect to
and nothing further remains to be done and the pendency of the contempt
application is only harassment for the opposite parties.

List peremptorily in the next cause list.

Order Date :- 5.7.2010
pk