Allahabad High Court
Mahendra Nath Chaturvedi vs Meena, V.C., V.D.A., Varanasi on 6 January, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3910 of 2007 Petitioner :- Mahendra Nath Chaturvedi Respondent :- Meena, V.C., V.D.A., Varanasi Petitioner Counsel :- M.K. Gupta Respondent Counsel :- Sc,A.K. Singh Hon'ble Vikram Nath,J.
Affidavit of compliance has been filed today by Sri Vivek Verma, Advocate
representing the Opposite Party. In paragraph no.4 of the affidavit it has been
stated that the lease deed as also the sale deed of the garage have been
executed in favour of the applicant on 21.12.2009 i.e. prior to the date fixed
by this Court in the order dated 18.12.2009.
As the order has since been complied with no further consideration is required
in this contempt application. It is accordingly consigned to record.
Order Date :- 6.1.2010
pk