Allahabad High Court High Court

Ram Nayan Verma vs Shayam Narayan Singh, Distt. … on 26 July, 2010

Allahabad High Court
Ram Nayan Verma vs Shayam Narayan Singh, Distt. … on 26 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 1816 of 2009

Petitioner :- Ram Nayan Verma
Respondent :- Shayam Narayan Singh, Distt. Basic Education Officer
Petitioner Counsel :- Subodh Kumar Verma
Respondent Counsel :- R P Verma

Hon'ble Shri Narayan Shukla,J.

Mr.R.P.Verma, learned Counsel for the District Basic Education Officer,
Ambedkar Nagar informs that in pursuance of order dated 18th of May, 2009,
passed in writ petition No.2888 (SS) of 2009, the petitioners’ representation
has been decided and the same has also been brought on record as CA-1
alongwith the counter affidavit filed by the opposite party No.1, but upon
going through it, I do not find that the authority concenred in passing the
order has taken into consideration the recommendation made by the Assistant
Basic Education Officer, Block Katehari, district Ambedkar Nagar on 29th of
January, 2009, which has already been considered by the writ court and in
light of which the order has been passed, therefore I hereby call upon the
opposite party No.3 to appear before this court on the next date and show
cause.

List on 3rd of August, 2010.

Order Date :- 26.7.2010
Banswar