High Court Madhya Pradesh High Court

Gramin Kalyan Sansthan vs Smt.Rashmi Arun Shami on 7 January, 2011

Madhya Pradesh High Court
Gramin Kalyan Sansthan vs Smt.Rashmi Arun Shami on 7 January, 2011
                                                                 1.....

                    Cont. Case No.511 of 2010


Grameen Kalyan Sansthan                         Smt. Rashmi & ors.



7.01.2011


      Shri Arun Shukla, Counsel for the applicant.
      None for the respondents though served and represented.

It is submitted by the petitioner that the order dated
26.10.2009 ought to have been complied with by respondent
No.3 within a period of two weeks from the date of order passed
by this Court. Respondent No.3 was served with the copy of the
order immediately on 31.10.2009 vide Annexure P-4 but the
matter has been decided belatedly vide Annexure A-3 dated
23.8.2010. It is submitted that the order has not been complied
with within the period as fixed by this Court and thereby the
respondent No.3 has disobeyed the order of this Court.

From the perusal of the record, we find that respondent
No.3 has submitted his unconditional apology in para 4 of the
reply for the belated compliance of the order. This matter
remained pending since 21.5.2010 and during the pendency of
this petition, after issuance of the notice, the compliance has
been made by the respondent No.3. As the compliance has
been made by the respondents, no further action is required and
in this regard, apology submitted by respondent No.3 is
accepted. However, because of the belated compliance,
respondent No.3 is saddled with cost of the case, which we
quantify to Rs.1000/-, payable by the respondent No.3 to the
applicant.

With the aforesaid directions, proceedings are closed.

 (Krishn Kumar Lahoti)                          (G.D. Saxena)
        JUDGE                                        JUDGE
vj