Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3486 of 2010 Petitioner :- Gauri Shankar Gupta Respondent :- Mohindra Singh, Chief Executive Officer, Noida & Anr. Petitioner Counsel :- Sharad Madhyan Hon'ble Vikram Nath,J.
Sri Ramendra Pratap Singh, Advocate, has accepted notices of behalf of
opposite parties no.1 and 2. He has further pointed out that the correct name
of the opposite party no.2 is M. P. Gautam.
Put-up this case on 9th August, 2010 showing the name of Sri Ramendra
Pratap Singh, Advocate from the side of the opposite parties.
It is expected that by the said date opposite parties will make full compliance
of the directions contained in the judgment and order dated 20th April, 2010.
In case full compliance is not made and an affidavit to that effect is not filed,
the Court will consider for taking up appropriate action on the next date.
Order Date :- 27.7.2010
SS