Allahabad High Court High Court

Nikhat Parveen vs Anees Ansari on 2 August, 2010

Allahabad High Court
Nikhat Parveen vs Anees Ansari on 2 August, 2010
Court No. - 3

Case :- CONTEMPT No. - 35 of 2009

Petitioner :- Nikhat Parveen
Respondent :- Anees Ansari
Petitioner Counsel :- Karunanidhi Yadav,Anurag Verma
Respondent Counsel :- Ashutosh Singh

Hon'ble Shri Narayan Shukla,J.

Mr. Vinod Kumar Singh, learned Senior Advocate assisted by
Mr. Ashutosh Singh put in appearance on behalf of opposite
party no.2 and files supplementary affidavit on her behalf, the
same is taken on record, through which he has submitted that
the petitioner has joined in the Nigam on the post of Assistant
on contract basis. He has brought on record the necessary
order passed in the petitioner’s matter as Annexure No. 2 to
the Supplementary affidavit, upon perusal of which I am
satisfied with the action of the opposite parties. Therefore, the
contempt petition is dismissed.

Mr. Karunanidhi Yadav, learned counsel for the petitioner still
claims disobedience of the order passed by the writ court that
the petitioner has not been allowed to work. Keeping in view
the terms of the agreement as well as her joining, I hope that
she shall be definitely allowed to work.

Order Date :- 2.8.2010
GSY