Mr. Ravindra Singh vs Having Considered This Fact And … on 26 May, 2011

0
32
Rajasthan High Court – Jodhpur
Mr. Ravindra Singh vs Having Considered This Fact And … on 26 May, 2011
      S.B. CIVIL MISC. CONTEMPT PETITION NO.2402/10 DR(J)


                       Date of Order      ::   26.5.2011


               HON'BLE MR. JUSTICE GOVIND MATHUR


     Mr. Ravindra Singh, for the petitioner/s.
                                  ...

           Alleging non-compliance of the directions given by this

     Court on 01.7.2008 in SBCWP No.3730/2008, this contempt

     petition was presented on 2.4.2010.       Office pointed out a very

     minor defects on 20.4.2010.       The defects so pointed out have

     yet not been removed by the petitioner.



           Having considered this fact and other ancillary facts, I am

     not inclined to proceed against the respondents under the

     Contempt of Courts Act, 1971. Accordingly, the contempt

     petition is dismissed.

                                                 (GOVIND MATHUR), J.

Sanjay/

LEAVE A REPLY

Please enter your comment!
Please enter your name here