Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2077 of 2010 Petitioner :- Jai Ram And Another Respondent :- Chhote Lal, District Inspector Of Schools Petitioner Counsel :- H.K. Singh Respondent Counsel :- S.C. Hon'ble Vikram Nath,J.
Sri K. Shahi, learned counsel appearing for the opposite party has filed an
application seeking exemption from personal appearance supported by an
affidavit. In the affidavit it has been stated that the representation of the
applicant could not be decided and in the meantime the opposite party has
retired on 30.6.2010. Sri K. Shahi has further stated at Bar that one Sri Hriday
Ram Azad has been given the additional charge of D.I.O.S., Ballia. Sri Shahi
may apprise the said officer the directions of the writ court and get pending
representation of the applicant decided within a month.
List in the week commencing 16.8.2010 showing the name of Sri K. Shahi,
Advocate from the side of the opposite party. Personal appearance of Chhotey
Lal, the opposite party is exempted for today and would not be necessary on
the future dates also.
Order Date :- 12.7.2010
RPS