Allahabad High Court High Court

Kumari Sonu Yadav vs Malti Rai, D.I.O.S. Ghazipur on 29 January, 2010

Allahabad High Court
Kumari Sonu Yadav vs Malti Rai, D.I.O.S. Ghazipur on 29 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 4089 of 2008

Petitioner :- Kumari Sonu Yadav
Respondent :- Malti Rai, D.I.O.S. Ghazipur
Petitioner Counsel :- Tulsi Singh Yadav
Respondent Counsel :- S.C.

Hon'ble Vikram Nath,J.

Pursuant to the order dated 23.12.2009 the opposite party, Malati Rai, the then
District Inspector of schools Ghazipur is present in Court. Sri K.R. Singh,
learned Standing Counsel has filed an affidavit of compliance alongwith an
application seeking exemption from personal appearance on future dates and
for discharge of the contempt notices. Alongwith the affidavit is annexed
photo copy of the cheque of Rs. 20.000/- dated 7.1.2010 drawn in favour of
the applicant. The said cheque has been handed over to the learned counsel
for the applicant in Court by Sri K.R. Singh, learned Standing Counsel. It has
been submitted by Sri K.R. Singh that said Rs.20,000/- have been arranged
from some other fund and not from Kanya Vidya Dhan Yojana as the said
scheme has already lapsed. Whatever may be the source of this cheque but as
the directions of this Court has been complied with, no further action is
required in this contempt application.

Notices are discharged

Contempt Application is consigned to record.

Order Date :- 29.1.2010
RPS