Allahabad High Court High Court

Lalita Devi vs Rama Shanker Sahu on 6 August, 2010

Allahabad High Court
Lalita Devi vs Rama Shanker Sahu on 6 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 1166 of 2006

Petitioner :- Lalita Devi
Respondent :- Rama Shanker Sahu
Petitioner Counsel :- A.K. Singh,B.K. Yadav
Respondent Counsel :- S.C.

Hon'ble Vikram Nath,J.

Case has been taken up in the revised call. No one appears to press this
contempt application.

In this case notices were issued to the opposite party on 22.3.2006. The office
has submitted a report dated 10.5.2006, according to which, as per the report
received from the Chief Judicial Magistrate, Chitrakoot the opposite party has
since been transferred from Chitrakoot to Barabanki as such notices have been
received as unserved. No steps have been taken by the applicant in the
meantime. The order of the writ court was to decide the representation of the
applicant which was passed in the year 2005. At this stage no further
consideration can be taken in this contempt application.

Accordingly notices are discharged. Application is consigned to record.

Order Date :- 6.8.2010
pk