High Court Rajasthan High Court

Yogesh Kumar Chaturvedi & Anr vs D C Samant on 10 August, 2009

Rajasthan High Court
Yogesh Kumar Chaturvedi & Anr vs D C Samant on 10 August, 2009

(1).S.B.Civil Contempt Petition No.201/2009
(2).S.B.Civil Contempt Petition No. 620/2008
(3).S.B.Civil Contempt Petition No. 407/2009
(4).S.B.Civil Writ petition No. 5629/2009
(5).S.B.Civil Writ Petition No. 6551/2009
(6).S.B.Civil Writ Petition No. 6683/2009

Date of order : 10.08.2009

HON’BLE MR.JUSTICE PREM SHANKER ASOPA

Mr. C.P.Sharma )
Mr. Sunil Samdaria ) for petitioner(s).

Mr. S.N.Kumawat for Mr. S.N.Kumawat, AAG for State.

In the contempt petition NO.201/2009, Mr. Sunil Samdariya, filed an application for impleadment. But he has prayed for withdrawal of the application with liberty to file separate contempt petition or writ petition to the limited ground that the appointments orders dated 11.05.2009 have not been issued in accordance with the judgment passed by this Court on 15.02.2008.
The prayer is reasonable, same is accepted.

The application for impleadment is dismissed as withdrawn.
The subject matter of the contempt petition and all these three writ petitions are arising out of the judgment of this Court dated 15.02.2008 which is said to be not complied with while issuing the appointment orders dated 11.05.2009, therefore, it is proper that the contempt petition as well as the writ petitions are decided together.
List all these cases together after two weeks.

(PREM SHANKER ASOPA),J.

Gandhi
38-43