Allahabad High Court
Parsadi Sharma And Others vs Shri Kripal on 10 May, 2010
Court No. - 26 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3212 of 2001 Petitioner :- Parsadi Sharma And Others Respondent :- Shri Kripal Petitioner Counsel :- K.K.Singh,K.K. Sinha,W.A. Siddiqui Respondent Counsel :- S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the applicant and perused the
affidavit filed in support of the recall application.
The final judgment of this Court dated 26.04.2001 is stated
to have not been complied with so far and no orders have
been passed.
Issue notice to the newly impleaded District Inspector of
Schools calling upon him to explain as to why the recall is
not allowed as the direction of this Court dated 26.04.2001
has been repeatedly not complied with so far.
Steps be taken within 10 days.
Order Date :- 10.5.2010
Akv