Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2298 of 2010 Petitioner :- Shoorveer Singh Respondent :- P.J. Bhomat & Others Petitioner Counsel :- P.K. Dwivedi Respondent Counsel :- K.N.Mishra Hon'ble Vikram Nath,J.
Sri K.N. Mishra, Advocate has filed a compliance affidavit on behalf of the
opposite party no.6. According to the said affidavit, after dismissal of the
Special Leave Petition preferred by the opposite parties, in the month of May,
2010, the applicant has joined on 29.6.2010. Sri Mishra, upon instructions,
has further stated that the salary for the month of April, May and June due to
the applicant has also been paid to him in the month of July. He has further
stated that with regard to further directions of the writ court of either initiating
disciplinary proceedings afresh and in the event of not initiating disciplinary
proceedings, payment of 50% wages, the matter is under process and decision
may be taken shortly. According to the learned counsel for the applicant the
salary which has been paid to the applicant is much less than the salary being
paid to the employees equivalent to the applicant.
He has prayed for three weeks time to obtain instructions and file reply to the
compliance affidavit.
List in the week commencing 23.8.2010.
Order Date :- 22.7.2010
RPS