Allahabad High Court High Court

Smt. Neeru Bajaj (Div.Bench) vs Smt. Dolly Arora, on 27 January, 2010

Allahabad High Court
Smt. Neeru Bajaj (Div.Bench) vs Smt. Dolly Arora, on 27 January, 2010
Court No. - 28

Case :- CONTEMPT No. - 2039 of 2009

Petitioner :- Smt. Neeru Bajaj (Div.Bench)
Respondent :- Smt. Dolly Arora,
Petitioner Counsel :- Kiran Bajaj,In Person
Respondent Counsel :- K.K. Singh,Nisar Ahmed,Sajeet Singh

Hon'ble Alok K. Singh,J.

Hon’ble Anil Kumar,J.

It is pointed out by Sri Kiran Bajaj Advocate that in the relevant column of
the cause list he has been shown ‘in person’ while he is a counsel in this case
and happens to be husband of the applicant, Smt. Neeru Bajaj. Office is
directed to rectify this mistake and ensure that his name is printed as counsel
when the case is next listed.

CMAn.No.113502 of 2009.

It is pointed out by learned counsel for the other side that the affidavit
enclosed with this application is in fact a notary affidavit which has been
sworn at Noida and moreover it has not been properly worded. In this regard
it is pointed out that in the first paragraph of the affidavit it is mentioned that
the name, parentage and address of the deponent are correct whereas there is
no question of parentage of Smt. Dolly Arora because she is living with her
daughter Sushri Kirti Tandon. It also comes out from the record that Smt.
Dolly Arora is said to be suffering from breast cancer and is being treated in
Sir Ganga Ram Hospital but nowhere it is mentioned that she is bed ridden
and not able to appear before the Court.

At this stage learned counsel for the applicant says that he does not want to
press this application, as such it is rejected with liberty to file fresh
application, if so advised.

At the request of learned counsel for the petitioner it is directed that
permanent/temporary addresses of Smt. Dolly Arora be also furnished by
means of an affidavit.

List on 09.02.2010 at 3.30 P.M.

Order Date :- 27.1.2010
Shaakir/