Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Swadesh Sharma vs Shri Veerpal Singh,District ...
2021 Latest Caselaw 10779 ALL

Citation : 2021 Latest Caselaw 10779 ALL
Judgement Date : 24 August, 2021

Allahabad High Court
Swadesh Sharma vs Shri Veerpal Singh,District ... on 24 August, 2021
Bench: Prakash Padia



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 4
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 1683 of 2021
 

 
Applicant :- Swadesh Sharma
 
Opposite Party :- Shri Veerpal Singh,District Basic Education Officer
 
Counsel for Applicant :- Munendra Nath Chaubey
 

 
Hon'ble Prakash Padia,J.

Heard learned counsel for the applicant.

The applicant has preferred the present contempt application for non-compliance of the final judgment and order dated 1.12.2020 passed in Writ Petition No. 10381 of 2020 (Swadesh Sharma vs. State of U.P. & others).

Today when the matter is taken up, Sri Ashok Kumar Yadav, learned counsel for the opposite party states that pursuant to the order of the writ court dated 1.12.2020, a decision has been taken by the opposite party on 19.8.2021. The copy of the decision dated 19.8.2021 is taken on record.

Learned counsel for the applicant does not dispute the aforesaid fact.

In this view of the matter, the order passed by the writ court has been complied with in its letter and spirit and no further order is required to be passed.

The contempt application is dismissed as having become infructuous.

Order Date :- 24.8.2021

nd

 

 

 
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