Allahabad High Court High Court

Shri Kant Srivastava & Others vs Dinesh Singh & Others on 22 July, 2010

Allahabad High Court
Shri Kant Srivastava & Others vs Dinesh Singh & Others on 22 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2299 of 2010

Petitioner :- Shri Kant Srivastava & Others
Respondent :- Dinesh Singh & Others
Petitioner Counsel :- S.K. Pal

Hon'ble Vikram Nath,J.

Sri A. C. Misra, learned Standing Counsel, has filed an affidavit of
compliance on behalf of the opposite party nos.1 to 3. As per the contents of
the affidavit the budgetary sanction has been awarded and amount has been
credited in the account of the District Inspector of Schools, Allahabad. On
account of certain issues with regard to who is in effective charge of the
District Inspector of Schools, Allahabad, the payment has not been disbursed
to the applicant as yet. It has further been submitted by Sri Mishra that as
soon as the controversy relating to the charge of the District Inspector of
School, Allahabad is resolved the payment would be made to the applicant.
As prayed, two weeks time is allowed.

List on 16th August, 2010.

If by the said date actual payment is not made to the applicant, whoever is
working as District Inspector of Schools, Allahabad shall remain present on
the said date.

Order Date :- 22.7.2010
SS