Allahabad High Court High Court

Surya Bali Yadav vs Miss. Aparna U, D.M. Jaunpur & … on 2 July, 2010

Allahabad High Court
Surya Bali Yadav vs Miss. Aparna U, D.M. Jaunpur & … on 2 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3200 of 2007

Petitioner :- Surya Bali Yadav
Respondent :- Miss. Aparna U, D.M. Jaunpur & Another
Petitioner Counsel :- Sheo Ram Singh,Raj Kumar Yadav
Respondent Counsel :- Sc

Hon'ble Vikram Nath,J.

Case has been taken up in the revised call. No one appears on behalf of the
applicant.

Sri A.C. Mishra, learned standing counsel has pointed out that pursuant to the
judgment of the writ court dated 23.3.2007, the District Magistrate, Jaunpur
appointed the Tehsildar (Sadar) as Inquiry Officer and accordingly charge
sheet was issued by the Inquiry Officer and the applicant was called upon to
appear before the Inquiry Officer for adducing evidence. He has referred to
the affidavit filed by the O.P. No.4 on 30.3.2010. In paragraph nos.8, 9, 10
and 11 of the said affidavit it has been stated that the inquiry is continuing and
would be concluded within a short time. It appears that the inquiry may have
been concluded and as such the applicant is no longer interested in pursuing
this matter. Even otherwise the directions of the writ court are being strictly
followed. Accordingly notices are discharged. Application is consigned to
record.

Order Date :- 2.7.2010
pk