Allahabad High Court High Court

Smt.Malti Devi (879) Sers vs Manoj Kumar Secy Eduation Deptt. … on 9 July, 2010

Allahabad High Court
Smt.Malti Devi (879) Sers vs Manoj Kumar Secy Eduation Deptt. … on 9 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 2174 of 2004

Petitioner :- Smt.Malti Devi (879) Sers
Respondent :- Manoj Kumar Secy Eduation Deptt. U.P.Lucknow And 3 Ors.
Petitioner Counsel :- G.L.Gautam,S.S.Rajawat,Sarvesh Kumar Pandey
Respondent Counsel :- Abdul Moin,Abhinav N. Trivedi

Hon'ble Shri Narayan Shukla,J.

Mr.Somesh Tripathi, learned counsel for the opposite party No.6 submits that
he has already filed an application to discharge the contempt notice against
the opposite party No.6, on the ground that she has already retired from
service.

Considering this fact I hereby exempt the appearance of opposite party No.6
and discharge the notice issued against her.

Mr.S.S.Rajawat, learned counsel for the opposite party No.5 also informs that
the opposite party No.5 has already retired on 30.6.2009, therefore, I hereby
discharge the notice issued against her.

List in the next cause list.

Order Date :- 9.7.2010
Banswar