Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 4483 of 2000 Petitioner :- Satya Pal Singh Chauhan Respondent :- Shree Krishna, Director B.V.S.A.P., U.P., Lko. And Others Petitioner Counsel :- K.M.Mishra,K.Mishra Respondent Counsel :- S.C. Hon'ble Vikram Nath,J.
The case has been taken-up in the revised call.
No one appears on behalf of the applicant to press this application.
Heard Sri K. R. Singh, learned Standing Counsel and perused the material on
record in particular the order dated 27.9.2007. From the perusal of the said
order, it is apparent that the claim of the applicant stands satisfied upon the
payment of Rs.4,15,593/-. However, as this Court had directed the Principal
Secretary to make an inquiry and to find out the officials responsible for the
action not taken and causing delay in the payment of arrears and accordingly
fix the liability for recovering the said amount from the said officials. It has
been stated by Sri K. R. Singh that in subsequent affidavit filed on 4th
January, 2008 it has been brought on record that an inquiry has already been
instituted and the matter is pending. The inquiry and recovery from the guilty
officials would be an internal matter of the department.
This contempt application does not require any further consideration.
It is accordingly consigned to record.
Order Date :- 4.1.2010
SS