Allahabad High Court High Court

Shiv Kanth vs Sri S.C.Gupta & Another on 9 August, 2010

Allahabad High Court
Shiv Kanth vs Sri S.C.Gupta & Another on 9 August, 2010
Court No. - 19

Case :- CONTEMPT No. - 1076 of 2010

Petitioner :- Shiv Kanth
Respondent :- Sri S.C.Gupta & Another
Petitioner Counsel :- S.S.Rajawat,Jitendra Bahadur Singh

Hon'ble S.C. Chaurasia,J.

Sri S.C.Gupta, Executive Engineer, Vidyut Vitaran Khand-Pratham, Unnao is
present in person in compliance with this court’s order dated 20-07-2010. His
presence may be noted.

It has been pointed out by learned counsel for the petitioner that opposite
party no. 2 was transferred, but, he has again joined at his post.

Issue notice to opposite party no. 2 returnable at an early date.

Let the steps be taken within three days.

The application for discharge from contempt proceedings alongwith Counter
Affidavit filed on behalf of opposite party no. 1 is taken on record.

Name of Sri Kapil Mishra, may be shown as counsel for the opposite party
no. 1 when the case is listed next.

Rejoinder Affidavit, if any, may be filed within three days.

List again alongwith office report with regard to service of notice on opposite
party no. 2.

Opposite party no. 1 need not appear again unless and otherwise directed by
this court.

Order Date :- 9.8.2010
AKS