Citation : 2021 Latest Caselaw 1655 ALL
Judgement Date : 27 January, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 19 Case :- CONTEMPT No. - 1507 of 2020 Applicant :- Ghanshyam Prasad Chaurasia & Ors. Opposite Party :- Smt.Kalpana Awasthi,Prin. Secy. Rural Engineering,Lko.& Anr. Counsel for Applicant :- Nimish Gupta,Vipul Mishra Counsel for Opposite Party :- C.S.C. Hon'ble Abdul Moin,J.
Heard learned counsel for the petitioners and learned Standing Counsel.
Learned counsel for the petitioners submits that as the respondents have proceeded to pass an order dated 11.12.2020 in compliance to the judgment passed by the writ Court, the contempt petition may be dismissed with liberty to the petitioners to challenge the order dated 11.12.2020 before the appropriate Court in appropriate proceeding.
Accordingly, the contempt petition is dismissed with the aforesaid liberty and the notices are discharged.
Order Date :- 27.1.2021
Rakesh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!