Rajasthan High Court
Surendra Singh vs G S Sandhu & Ors on 4 September, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B. CIVIL CONTEMPT PETITION NO.148/2009. IN S.B. CIVIL WRIT PETITION NO.9922/2006. Surendra Singh Vs. Shri G.S. Sandhu, Principal Secretary, Department of Panchayati Raj, Govt. Of Raj., Jaipur & Ors. Date of order : 4/9/2009. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri S.K. Saksena for the petitioner. Shri Ganesh Meena, Government Counsel. ******
This contempt petition has been filed alleging non-compliance of the order passed by this court.
Learned Government Counsel submitted that pursuant to the aforesaid judgment, all due payments have already been made to the petitioner.
The contempt petition is accordingly dismissed. Notices of contempt are hereby discharged.
(MOHAMMAD RAFIQ), J.
anil