Allahabad High Court High Court

Jitendra Kumar Singh vs Sri Kishna … on 12 August, 2010

Allahabad High Court
Jitendra Kumar Singh vs Sri Kishna … on 12 August, 2010
Court No. - 19

Case :- CONTEMPT No. - 1716 of 2010

Petitioner :- Jitendra Kumar Singh
Respondent :- Sri Kishna Singh,Atoria,I.A.S.,And Others
Petitioner Counsel :- Anand Kumar Tripathi

Hon'ble S.C. Chaurasia,J.

Application for taking on record the certified copy of the order dated 09-08-
2010 passed in W.P.No. 683 (S/B) of 2010 moved on behalf of petitioner is
allowed and the accompanying certified copy of said order is taken on record.

Learned counsel for the petitioner has submitted that in wilful disobedience of
this court’s order dated 25-05-2010, the opposite party no. 3 has appointed Sri
Bhaiya Lal on the post of Junior Engineer in pursuance of the impugned
advertisement. He has further submitted that opposite party no. 3 has been
transferred and opposite party no. 2 has taken over charge on his place.

Learned counsel for the petitioner is permitted to delete the name of opposite
party no. 1 from the contempt petition during course of the day.

Issue notices to opposite parties nos. 2 & 3 returnable at an early date.

Let the steps be taken within three days.

Counter Affidavit, if any, may be filed within three weeks.

Rejoinder Affidavit, if any, may be filed within one week thereafter.

List after expiry of said period alongwith service report.

Order Date :- 12.8.2010
AKS