Rajasthan High Court
M/S Upasana Construction Pvt L vs Sangam Mishra on 16 April, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR ORDER DB Civil Contempt Application No. 371/2010 in DB Civil Special Appeal (Writ) No.117/2001 M/s Upasana Construction (Pvt) Ltd Vs Sangam Mishra & ors 16.4.2010 Hon'ble the Chief Justice Mr Jagdish Bhalla Hon'ble Mr Justice MN Bhandari Mr HS Khandelwal for Mr MM Ranjan for applicant-appellant BY THE COURT:
It is stated that suit premises have now been vacated by the respondents. It is a contempt petition filed in the year 2007 and it was lying in defect side. The appellant has removed the defects recently thus matter is coming after a period of two and half years from the date of filing of contempt petition.
Since suit premises have now been vacated as per statement of learned counsel, at this stage, notice for contempt cannot be issued as compliance of the judgment has now been made.
In view of aforesaid, contempt petition is dismissed.
(MN Bhandari), J. (Jagdish Bhalla) CJ bnsharma