Allahabad High Court High Court

Kishan Pal Singh vs Dr. Rajendra Singh on 4 August, 2010

Allahabad High Court
Kishan Pal Singh vs Dr. Rajendra Singh on 4 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 988 of 2004

Petitioner :- Kishan Pal Singh
Respondent :- Dr. Rajendra Singh
Petitioner Counsel :- V.S. Sinha
Respondent Counsel :- S.C.,G.K. Singh,J.P.Mishra

Hon'ble Vikram Nath,J.

Sri V. D. Agarwal, learned counsel appearing for the opposite party, states
that opposite party no.3, Dr. Rajeev Kumar who was holding the additional
charge of District Homeopathic Officer, Moradabad has since been relieved
from the additional charge. He has further submitted that one Dr.Yogendra
Nath Singh is presently District Homeopathic Officer, Moradabad. This Court
by order dated 30th March, 2010 had granted three weeks time to the opposite
parties to file reply to the counter affidavit filed by the applicant.

Sri V. D. Agarwal, learned counsel appearing for opposite party no.3 will
obtain instructions from the present incumbent on the post i.e. Dr. Yogendra
Nath Singh and file the required reply within a period of three weeks .

It is made clear that no further time will be granted for the said purpose.

List in the week commencing 30th August, 2010.

Order Date :- 4.8.2010
SS