Allahabad High Court High Court

Saudan Singh vs Shri R.S. Verma, Acting … on 5 July, 2010

Allahabad High Court
Saudan Singh vs Shri R.S. Verma, Acting … on 5 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3 of 2010

Petitioner :- Saudan Singh
Respondent :- Shri R.S. Verma, Acting Principal, R.B.S. College & Others
Petitioner Counsel :- Krishna Raj Singh 'Jadaun
Respondent Counsel :- S.C.,Suresh Singh

Hon'ble Vikram Nath,J.

Sri Suresh Singh, Advocate has put in appearance on behalf of the opposite
party. According to him Vakalatnama was filed on 1.7.2010. Office to trace it
out and place it on record. He prayed for and is allowed ten days’ time to file
reply on behalf of the opposite party nos. 1 & 2. However as notices have
been served on the opposite parties on 13.5.2010 and more than six weeks
have passed, both the opposite parties no.1 & 2 shall remain present on the
next date alongwith their replies and the explanation as to why they have not
filed their replies within time allowed by the Court. Further office report
indicates that notice has been served on the opposite party no.3 but he has
neither filed reply nor is represented by any counsel.

Let bailable warrant be issued to the opposite party no.3.

List on 28.7.2010.

On the said date all the opposite parties shall remain present.

Order Date :- 5.7.2010
RPS