Allahabad High Court
Mustqeem Hussain vs Dr. Rajendra Singh on 11 January, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 1021 of 2004 Petitioner :- Mustqeem Hussain Respondent :- Dr. Rajendra Singh Petitioner Counsel :- V.S. Sinha Respondent Counsel :- S.C.,G.K. Singh Hon'ble Vikram Nath,J.
Compliance affidavit and counter affidavit filed today are taken on record.
Learned counsel for the parties state that a judgment has been given in three
writ petitions. However in one case judgment has still not been given.
List after two months.
In view of the statement recorded above, personal appearance of the opposite
parties would not be necessary till further orders of this Court.
Order Date :- 11.1.2010
SS