Allahabad High Court High Court

Rajendra Prasad Verma vs Dr.I.P.Sharma & Another on 9 July, 2010

Allahabad High Court
Rajendra Prasad Verma vs Dr.I.P.Sharma & Another on 9 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 683 of 2010

Petitioner :- Rajendra Prasad Verma
Respondent :- Dr.I.P.Sharma & Another
Petitioner Counsel :- Satya Prakash Srivastava
Respondent Counsel :- R.P.Verma

Hon'ble Shri Narayan Shukla,J.

Yet the petitioner claims that no opportunity was afforded to
him, whereas the writ court issued direction to take decision
after providing opportunity of hearing to the petitioner.
In the light of the aforesaid submission, I hereby call upon the
opposite party no. 1 to pass a fresh order in the matter. The
petitioner shall appear before him and submit his stand on
15th of July, 2010, which shall be considered by the
Secretary, U.P. Basic Education Board, Allahabad and fresh
decision shall be taken in the matter.

List on 19th of July, 2010. On that date the decision taken by
the opposite party no. 1 shall be brought on record by the
learned counsel for the opposite parties.
Order Date :- 9.7.2010
Amit