Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 4842 of 2009 Petitioner :- Shiv Chandra Respondent :- Yogendra Singh D.I.O.S. Mau Petitioner Counsel :- J.P. Singh Hon'ble Vikram Nath,J.
The case has been taken up in the revised call.
Notice was issued on opposite party on 4.1.2010. Sri S.P. Pandey, Advocate
has put in appearance on behalf of the opposite party by filing his
Vakalatnama signed on 15.2.2010 in the Registry on 2.4.2010. On record no
counter affidavit is available on behalf of the opposite party. Further Sri J.P.
Singh, learned counsel appearing for the applicant states that he has not
received any reply or counter affidavit on behalf of the opposite party.
When the case has been taken up Sri S.P. Pandey, Advocate is not present.
Let bailable warrants be issued to the opposite party to explain as to why after
having put in appearance, reply to the notice is not filed till date.
List on 26.7.2010. On that date the opposite party shall remain present before
this Court.
Order Date :- 3.7.2010
pk