Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2039 of 2009 Petitioner :- Vinod Kumar Respondent :- Sri Sewa Lal And Another Petitioner Counsel :- Harshita Vishwakarma,R.S. Yadav Respondent Counsel :- S.C. Hon'ble Vikram Nath,J.
Pursuant to the order dated 22.12.2009 the opposite parties nos. 1 & 2 are
present. They have filed their affidavits separately through Sri D.N. Mishra,
learned Standing Counsel. In both the affidavits the stand taken is that the
order of this Court dated 22.12.2009 could not be communicated to them in
time as the FAX Message sent from the office of the Chief Standing Counsel
to the office of the District Magistrate, Kanpur Nagar was not forwarded to
the concerned department but was forwarded to some other department.
Although the prayer for six weeks further time is made by Sri D.N. Mishra for
either ensuring compliance of the judgment of this Court or for obtaining
some interim protection from the Apex Court, this Court is not inclined to
grant more than three weeks’ time.
List on 16.2.2010. By the said date if compliance is not made or any interim
protection is not granted in favour of the opposite party they shall remain
present before this Court.
Order Date :- 21.1.2010
RPS