Allahabad High Court High Court

Sri Jai Prakash vs Dhanpat And Another on 21 January, 2010

Allahabad High Court
Sri Jai Prakash vs Dhanpat And Another on 21 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 4648 of 2009

Petitioner :- Sri Jai Prakash
Respondent :- Dhanpat And Another
Petitioner Counsel :- Kamlesh Tiwari

Hon'ble Vikram Nath,J.

Sri Vivek Saran, Advocate has filed affidavit of compliance on behalf of the
opposite party nos. 1 2. Alongwith the affidavit are annexed a copy of the
cancellation of the agreement of sale, on account of which the disobedience
was alleged.

Learned counsel for the applicant prays for and is allowed two weeks’ time to
file reply to the said affidavit of compliance.

After considering the reply the Court will consider regarding personal
appearance of the opposite party.

Order Date :- 21.1.2010
RPS