Allahabad High Court High Court

Ravendra Singh vs Smt. Shiv Kumari Rao, Prin. … on 30 July, 2010

Allahabad High Court
Ravendra Singh vs Smt. Shiv Kumari Rao, Prin. … on 30 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2508 of 2010

Petitioner :- Ravendra Singh
Respondent :- Smt. Shiv Kumari Rao, Prin. D.I.E.T. Etah
Petitioner Counsel :- Anoop Mishra

Hon'ble Vikram Nath,J.

Sri Piyush Shukla, learned Standing Counsel has filed affidavit of compliance
on behalf of the opposite party. According to which pursuant to the directions
of the writ court a decision has been taken on 23.7.2010 by the opposite party
rejecting the claim of the applicant by a detailed order.

The learned counsel for the applicant prays for and is allowed one month’s
time to file reply to affidavit of compliance. List thereafter.

Order Date :- 30.7.2010
pk