Allahabad High Court High Court

Tej Pal Singh vs Kanchi Singh on 22 July, 2010

Allahabad High Court
Tej Pal Singh vs Kanchi Singh on 22 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 1281 of 2010

Petitioner :- Tej Pal Singh
Respondent :- Kanchi Singh
Petitioner Counsel :- Divakar Rai Sharma
Respondent Counsel :- Ms Vatsala

Hon'ble Vikram Nath,J.

Ms. Vatsala, learned counsel for the opposite party, has handed over a draft of
Rs.10,000/- drawn in favour of the applicant to Sri Divakar Rai Sharma,
learned counsel appearing for the applicant.

The opposite party is present.

In view of the finding recorded in the earlier order dated 7.7.2010, this
contempt application does not require any further consideration as the draft
has already been handed over. Notices are discharged.

The contempt application is consigned to record.

Order Date :- 22.7.2010
SS