Court No. - 22 Case :- CONTEMPT No. - 664 of 2009 Petitioner :- Syed Mohd. Haider Raizvi Respondent :- Shri Shrikrishan, Principal Secy., Housing & Urban Planning Petitioner Counsel :- Sharad Kumar Srivastava Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
Supplementary affidavit filed today is taken on record.
Learned counsel for the petitioner states that learned Standing Counsel on the
earlier occasion has placed reliance on the interim order passed by this Court
in some other case. The said writ petition has already been dismissed and the
path for promotion has been made clear in respect of the petitioner.
In this view of the matter, learned Standing Counsel will specifically inform
the Court on the next date as to why the order of this Court has not been
complied with in spite of the fact that the writ petition on which reliance has
been placed by him has already been dismissed.
List on 24.5.2010.
Order Date :- 10.5.2010
Rao/-