Allahabad High Court High Court

Smt.Kaushalya Devi vs Sri Hauman Prasad Tripathi & 3 Ors. on 10 August, 2010

Allahabad High Court
Smt.Kaushalya Devi vs Sri Hauman Prasad Tripathi & 3 Ors. on 10 August, 2010
Court No. - 19

Case :- CONTEMPT No. - 1084 of 2010

Petitioner :- Smt.Kaushalya Devi
Respondent :- Sri Hauman Prasad Tripathi & 3 Ors.
Petitioner Counsel :- Laxmi Kant Pathak,Ram Narayan Yadav

Hon'ble S.C. Chaurasia,J.

Sri Ram Kishore Yadav and Sri J. L. Dwivedi, opposite parties nos.3 & 4 are
present in person in compliance with this Court’s order. Their presence may
be noted.

Vakalatnama filed by Sri K. P. Tripathi on behalf of opposite parties nos. 3 &
4 is taken on record. His name may be shown as counsel for opposite parties,
when the case is listed next.

The applications for exempting personal appearance/dismissal of contempt
petition along with short counter affidavits have been filed on behalf of
opposite parties nos. 3 & 4, separately. Their personal attendance is exempted
till further orders of this Court.

Learned counsel for opposite parties nos.3 & 4 has submitted that at present
the opposite parties nos.3 & 4 are not working as Financial Controller and
Administrative Officer, respectively and at present Sri R. C. Tewari is
working as Financial Controller and Sri Ram Kishore Yadav is working as
Administrative Officer. He has further submitted that the Court’s order dated
18.09.2009 has already been complied with.

Learned counsel for petitioner prays for and is granted one week’s time to file
rejoinder affidavit.

List immediately thereafter.

Order Date :- 10.8.2010
psd