Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2457 of 2010 Petitioner :- Satendra Prasad Singh & Another Respondent :- Dr. Pratiendra Singh, S.P. Sonebhadra Petitioner Counsel :- Anil Tiwari,C.B. Dubey Respondent Counsel :- S.C. Hon'ble Vikram Nath,J.
Sri K.R. Singh, learned Standing Counsel has filed an affidavit of compliance
on behafl of the opposite party. From the contents of the affidavit it is
apparent that the opposite party has taken a decision pursuant to the directions
of the writ court holding that the employees of the Fire Service Department,
would be entitled to encouragement allowance only after the decision is taken
in that regard by the State. It has further been stated that as and when the
orders of the State are obtained necessary payment would be made.
In view of the above, no further consideration is required in this contempt
application. Notices are discharged. Contempt application is consigned to
record.
Order Date :- 28.7.2010
RPS