Allahabad High Court
Sunder Lal Saroj vs Sanjay Kumar District Magistrate … on 3 August, 2010
Court No. - 3 Case :- CONTEMPT No. - 2244 of 2007 Petitioner :- Sunder Lal Saroj Respondent :- Sanjay Kumar District Magistrate Sultanpur Petitioner Counsel :- Manoj Kumar Gupta Respondent Counsel :- C.S.C. Hon'ble Shri Narayan Shukla,J.
Supplementary affidavit filed by the petitioner is taken on record.
Two weeks time as prayed by learned Standing Counsel is allowed to file the
reply of the same. Through the reply the learned Standing Counsel shall bring
on record the facts of the enquiry conducted by the District Magistrate,
Sultanpur, which has been the basis for order.
List after two weeks.
Order Date :- 3.8.2010
Banswar