Allahabad High Court High Court

Smt. Kusum Devi vs State Of U.P. And Another on 10 May, 2010

Allahabad High Court
Smt. Kusum Devi vs State Of U.P. And Another on 10 May, 2010
Court No. - 26

Case :- WRIT - A No. - 62403 of 2006

Petitioner :- Smt. Kusum Devi
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Satish Chandra
Respondent Counsel :- C.S.C.,R.D. Khare

Hon'ble Amreshwar Pratap Sahi,J.

A supplementary affidavit has been filed on behalf of the petitioner.

An interim mandamus was issued on 16.11.2006 calling upon the
respondents either to pay or to show cause. On 18.12.2006 a second
order was passed that the payment had not been made and the order
had not been complied with. The cost imposed is Rs.5000/-

Learned counsel for the petitioner contends that some payments have
been made but the payment of gratuity has not been released so far nor
the cost of amount Rs.5000/- has been paid.

Sri Sandeep Kumar Srivastava learned counsel for the respondent
corporation prays that the matter may be adjourned today to enable him
to obtain instructions.

Put up day after tomorrow.

Order Date :- 10.5.2010
mna