Allahabad High Court High Court

Rajendra Alias Babloo vs Sri Het Singh Yadav And Another on 2 July, 2010

Allahabad High Court
Rajendra Alias Babloo vs Sri Het Singh Yadav And Another on 2 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 1583 of 2009

Petitioner :- Rajendra Alias Babloo
Respondent :- Sri Het Singh Yadav And Another
Petitioner Counsel :- Birendra Singh Khokher,Brij Raj Singh
Respondent Counsel :- V.K. Singh,A.K. Singh
Solanki,A.K.Singh,K.S.Solanki,V.K.Singh

Hon'ble Vikram Nath,J.

A detail order was passed by the the Court in these proceedings on 19.05.2009
issuing notices to the opposite parties.

Sri Vivek Kumar Singh, has appeared on behalf of the opposite party no.1 and
has already filed his reply to the notice on 1.7.2009.

Although the case has been taken up in the revised call but no one has
appeared on behalf the opposite party no.2 though vakalatnama has been filed
on his behalf by Sri Ajeet Kumar Solanki, Advocate and his name is also
printed in the cause list. Normally the Court would have issued bailable
warrants to the opposite party no.2 on account of non appearance of his
counsel but since he is a judicial officer subordinate to this Court, the
Registrar General of this Court is directed to ensure his presence on the next
date. The Registrar General shall communicate the order passed today to the
opposite party no.2 wherever he is posted within a week from today.

The opposite party no.2 has also filed an affidavit in reply to the notice which
is on record alongwith his letter dated 16.6.2009 addressed to the Assistant
Registrar, Criminal Section, High Court forwarded by the District Judge,
Baghpat.

Having perused the affidavits filed by the opposite party no.1 and 2 in
response to the notices, the Court is of the opinion that matter needs to be
further examined and their statements need to be recorded.

List this case on 19.7.2010. Both the opposite parties shall remain present
before this Court on the said date.

Order Date :- 2.7.2010
RPS