Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suman Dwivedi vs Smt.Meena Dwivedi & Another.
2011 Latest Caselaw 5227 ALL

Citation : 2011 Latest Caselaw 5227 ALL
Judgement Date : 18 October, 2011

Allahabad High Court
Suman Dwivedi vs Smt.Meena Dwivedi & Another. on 18 October, 2011
Bench: Shabihul Hasnain



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 4
 

 
Case :- CONTEMPT No. - 952 of 2003
 

 
Petitioner :- Suman Dwivedi
 
Respondent :- Smt.Meena Dwivedi & Another.
 
Petitioner Counsel :- Shafiq Mirza
 
Respondent Counsel :- G.S. Nigam
 

 
Hon'ble Shabihul Hasnain,J.

An order was passed on 25.04.2003 in which the counsel for the opposite parties Sri G. S. Nigam was heard. He was a caveator. Naturally a fair inference can be drawn that the opposite parties were well aware of the institution of the writ petition. Presence of a caveator further strengthens the fact about the knowledge to the opposite parties. Status-quo order was passed by the writ court on 25.04.2003 and the sale of the property was made on 28.04.2003. There appears to be a prima facie case of the contempt of the Court's order.

Counter-affidavit has been filed stating therein that the order could not be communicated to the opposite parties,  as she could not contacted her lawyer and as such she has no information about the order of the Court. This plea is as flimsy as frivolous as it can be. A lawyer represents the client through a vakalatnama. There is a contract between the lawyer and the client. The arguments of the lawyers are binding on the client and vice-versa. It cannot be argued that the knowledge to the lawyer is not the knowledge to the client. The haste with which  the sale has been proceeded shows a deliberate attempt to do away with the property about the status-quo has been ordered.

Learned counsel for the opposite parties says that no rejoinder-affidavit has been filed. 

Counsel for the petitioner prays for and is granted two weeks' time to file rejoinder-affidavit.

List thereafter.

Order Date :- 18.10.2011

RS.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter