Allahabad High Court High Court

State Of U.P. Thru Prin. Secy. … vs Om Prakash Srivastava S/O Late … on 6 January, 2010

Allahabad High Court
State Of U.P. Thru Prin. Secy. … vs Om Prakash Srivastava S/O Late … on 6 January, 2010
                                Court No. - 1

                                Case :- SPECIAL APPEAL DEFECTIVE No. - 2 of 2010

                                Petitioner :- State Of U.P. Thru Prin. Secy. Revenues & Ors.
                                Respondent :- Om Prakash Srivastava S/O Late Sohan Lal ( S/S 6539/2004 )
                                Petitioner Counsel :- Standing Counsel
                                Respondent Counsel :- Ashok Ji Sharma

                                Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Sri A.G. Sharma, learned counsel for the respondent says that the respondent has already filed a contempt
under Article 215 of the Constitution and that has been dismissed.
Let an affidavit be filed by the respondent in this regard.
List this matter after two weeks.

In the meantime, objection to the application for condonation of delay may also be filed by the respondent, as
prayed.

Order Date :- 6.1.2010
Sachin