Allahabad High Court High Court

Suresh Kumar Singh vs Sri Shailesh Krishna, Principal … on 28 July, 2010

Allahabad High Court
Suresh Kumar Singh vs Sri Shailesh Krishna, Principal … on 28 July, 2010
Court No. - 24

Case :- CONTEMPT No. - 1249 of 2009

Petitioner :- Suresh Kumar Singh
Respondent :- Sri Shailesh Krishna, Principal Secy., Disable Welfare
Deptt
Petitioner Counsel :- Ambrish Kumar Pandey,Rakesh Pratap Singh
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

As the order dated 19.3.2009 passed by the writ court in writ petition
no.1686(SS) of 2009 was not complied with by the respondents, the
petitioner initiated the instant contempt proceedings.

An application for discharge of the contempt proceedings alongwith a
supplementary counter affidavit has been filed by the opposite party
no.5 today. In the affidavit it has been stated that vide G.O. dated 16th
Jun,2010 budget for payment of salary has been provided to the District
Rehabilitation Officer, Sitapur and District Sultanpur. It has also been
stated by the Standing Counsel that the District Rehabilitation Officer,
Jagdishpur has directed the Manager, State Bank of India, Jagdishpur
to credit the amount mentioned in the letter dated 26.7.2010 in the
respective accounts of the petitioner. In these circumstances, the order
passed by the writ court has been complied with.

As regard regularization of the petitioners, it has been stated that the
petitioners would be considered for regularization as and when the
vacancy accrues.

In view of the aforesaid facts and circumstances, the contempt petition
is hereby rejected.

Order Date :- 28.7.2010
HM/-