High Court Rajasthan High Court

Gopal Sharma vs Ramlubhaya & Ors on 4 February, 2010

Rajasthan High Court
Gopal Sharma vs Ramlubhaya & Ors on 4 February, 2010
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                  **

Civil Contempt Petition No.6/2009
in Civil Writ Petition No.2885/2995
Gopal Prasad Sharma Versus Ram Lubhaya & Ors

Date of Order ::: 04/02/10

Hon’ble Mr. Justice Ajay Rastogi

Mr. Sunil Samdaria, for petitioner.

Mr. NA Naqvi, AAG, for respondents.

It has been informed to this Court judgment having attained finality has not been complied with by respondents in its true spirit and while petitioner having been reinstated all consequential benefits in terms of judgment have not been extended to him. Earlier time was granted to respondents for making necessary compliance and for filing the reply. Today Counsel for respondent wants further time for making necessary compliance.
Before proceeding further, this Court considers it proper to grant last opportunity of six weeks to the respondents for complying with directions of this Court before next date, failing which Siyaram Meena, Secretary, concerned department shall remain present on next date along with relevant record & his written explanation for non-compliance of Court’s order. Respondents’ Counsel shall also ensure presence of Shri Meena.
List on 05/04/2010 as prayed.

(Ajay Rastogi), J.

K.Khatri/p1/
65CCP09-2885CW95-Fb4Adj.doc