Allahabad High Court High Court

Hari Ram Tripathi vs Shri Anoop Chandra Pandey on 21 January, 2010

Allahabad High Court
Hari Ram Tripathi vs Shri Anoop Chandra Pandey on 21 January, 2010
Court No. - 22

Case :- CONTEMPT No. - 1478 of 2009

Petitioner :- Hari Ram Tripathi
Respondent :- Shri Anoop Chandra Pandey
Petitioner Counsel :- Kailash Chandra,Dev Prakash Mishra
Respondent Counsel :- Jogendra Nath Verma

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

Counsel for the petitioner states that in spite of the suspension order being
stayed by this Court the petitioner has not been reinstated.

Counsel for the opposite parties on the other hand has vehemently argued that
the order has been complied with.

It appears that the opposite parties are trying to mislead the Court by not
placing the correct facts and under the guise of the compliance they want to
get the contempt petition dismissed although it is incumbent upon the
opposite parties to comply the order of this Court in its letter and spirit. Since
the petitoiner has not been reinstated and a misstatement has been tried to be
made before this Court by the opposite parties, let opposite party no.2 appear
before this Court on 4.2.2010 for framing of charge.

List on 4.2.2010.

Order Date :- 21.1.2010
Rao/-