Allahabad High Court High Court

Rakesh Bhadadur Khare vs Sri R.K.Sharma,Principal … on 2 February, 2010

Allahabad High Court
Rakesh Bhadadur Khare vs Sri R.K.Sharma,Principal … on 2 February, 2010
Court No. - 22

Case :- CONTEMPT No. - 1859 of 2009

Petitioner :- Rakesh Bhadadur Khare
Respondent :- Sri R.K.Sharma,Principal Secretary,Pancahayati Raj Civil
Petitioner Counsel :- Ruved Kamal Kidwai,Usman Ghani Khan
Respondent Counsel :- C.S.C.

Hon'ble Satyendra Singh Chauhan,J.

As a last opportunity, ten days’ time is granted to the counsel for the petitioner
for filing rejoinder affidavit. In case rejoinder affidavit is not filed within the
said period, the contempt petition would be decided on merits.

List after ten days.

Order Date :- 2.2.2010
Rao/-