Allahabad High Court High Court

Mahendra & Others vs Deepak Agarwal, D.M. Gautam Budh … on 23 July, 2010

Allahabad High Court
Mahendra & Others vs Deepak Agarwal, D.M. Gautam Budh … on 23 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2355 of 2010

Petitioner :- Mahendra & Others
Respondent :- Deepak Agarwal, D.M. Gautam Budh Nagar & Others
Petitioner Counsel :- S.K. Mishra
Respondent Counsel :- Ashwani Kumar Mishra

Hon'ble Vikram Nath,J.

Sri K.R. Singh, learned Standing Counsel has filed an affidavit of compliance
on behalf of the opposite parties no.1 & 2. Further Sri Aswani Kumar Mishra,
Advocate has filed an affidavit of compliance on behalf of the opposite party
no.3. In paragraph 18 of the affidavit of the opposite party no.3 it has been
stated that he had issued instructions to the local staff engaged in the
construction work not to raise any further construction over the land covered
under the orders of the writ court dated 9.3.2010. It has further been stated by
Sri Mishra that no construction activity is going on ever since the order dated
9.3.2010. However learned counsel for the applicant has sought to dispute this
fact and alleged that the respondents have continued to raise construction after
9.3.2010. However after filing the contempt application he has no
instructions. He prays for and is allowed three weeks time to obtain
instructions and file reply to the affidavits filed today.

List on 18.8.2010 showing the name of Sri Ashwani Kumar Mishra,
Advocate from the side of the opposite party.

Order Date :- 23.7.2010
RPS