Allahabad High Court High Court

Ram Chandra vs Sri Ravi Raj & 2 Ors. on 10 May, 2010

Allahabad High Court
Ram Chandra vs Sri Ravi Raj & 2 Ors. on 10 May, 2010
Court No. - 22

Case :- CONTEMPT No. - 1031 of 2010

Petitioner :- Ram Chandra
Respondent :- Sri Ravi Raj & 2 Ors.
Petitioner Counsel :- Arvind Kumar Vishwakarma

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner.

Submission of learned counsel for the petitioner is that the opposite parties
were directed to consider the case of the petitioner for absorption in
accordance with the letter issued by the Ministry of Defence dated 8.4.2009
but in spite of considering the case of the petitioner for absorption, his
services have been dispensed with although interim order passed by this Court
is still continuing. This amounts to, prima facie, contempt of this Court.

In this view of the matter, let notice be issued to opposite parties no.1 and 2.

Order Date :- 10.5.2010
RBS/-