Allahabad High Court
Shivendra Mohan vs Sri Jawahar Lal, Chief Engineer (Hydel) ... on 22 July, 2010
Author: Narayan Shukla
Bench: Narayan Shukla
Court No. - 3 Case :- CONTEMPT No. - 1374 of 2010 Petitioner :- Shivendra Mohan Respondent :- Sri Jawahar Lal, Chief Engineer (Hydel) U.P. Power & Ors. Petitioner Counsel :- Sandeep Dixit Hon'ble Shri Narayan Shukla,J.
Mr.Vinay Mishra, learned Advocate put in appearance on behalf of opposite parties 1 and 2 and submits that in terms of interim order passed by the writ court, the salary is being paid to the petitioner. Three days time as prayed by learned counsel for the petitioner is allowed to verify the status of payment of salary. List in the 1st week of August, 2010.
The appearance of the officers is hereby exempted. Order Date :- 22.7.2010 Banswar