Allahabad High Court
Nawal Singh Chauhan vs Monendar Singh, Chairman Noida & … on 9 August, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3790 of 2010 Petitioner :- Nawal Singh Chauhan Respondent :- Monendar Singh, Chairman Noida & Others Petitioner Counsel :- Satyender Kumar Singh Hon'ble Shashi Kant Gupta,J.
Learned counsel for the applicant states that he does not want to press this
contempt application and it may be dismissed as withdrawn with a liberty
to file a fresh contempt application.
It is , accordingly, dismissed as not pressed with a liberty to file a fresh
contempt application.
Order Date :- 9.8.2010
MLK