Court No. - 22 Case :- CONTEMPT No. - 159 of 2010 Petitioner :- Prahlad Kashyap Respondent :- Sri Alok Ranjan, Principal Secy. Nagar Vikas Govt. & Ors. Petitioner Counsel :- A.M. Tripathi Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioner.
Submission of learned counsel for the petitioner is that in spite of interim
order granted in favour of the petitioner to the effect that he shall be permitted
to discharge his duties, the petitioner has not been permitted to discharge his
duties neither any security has been provided to the petitioner as directed by
this Court. Submission is that work is being taken from opposite party no.6
continuously and the petitioner is being sidelined and no work is being
allotted to him. This amounts to, prima facie contempt of this Court.
Let notice be issued to opposite parties no.3, 5 and 6.
Order Date :- 28.1.2010
RBS/-