Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Man Mohan Pal vs Rajesh Kumar Singh, Dist. Basic ...
2014 Latest Caselaw 887 ALL

Citation : 2014 Latest Caselaw 887 ALL
Judgement Date : 15 April, 2014

Allahabad High Court
Man Mohan Pal vs Rajesh Kumar Singh, Dist. Basic ... on 15 April, 2014
Bench: Ran Vijai Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 40
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 1498 of 2014
 

 
Applicant :- Man Mohan Pal
 
Opposite Party :- Rajesh Kumar Singh, Dist. Basic Edu. Officer
 
Counsel for Applicant :- B.D. Mishra
 
Counsel for Opposite Party :- S.C.
 

 
Hon'ble Ran Vijai Singh,J.

An affidavit of compliance has been filed by Sri C.K.Rai, learned counsel for the opposite party. 

Learned counsel for the applicant prays for and is granted two weeks time to ascertain  as to whether the actual payment has been made or not.  Learned counsel for the opposite party is also directed to ensure payment within the aforesaid period, if not made.

List on 5th May, 2014.  In case the actual payment is not made to the applicant the opposite party shall appear in person before the Court on the date fixed.

On the next date of listing the name of Sri C.K.Rai be shown in the cause list as counsel for the opposite party.

Order Date :- 15.4.2014

samz

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter