2003 INSC 0654 SUPREME COURT OF INDIA Ram Kishan Vs. Raj Kumar C.A.No.2963 of 2000 (M.B.Shah and A.R.Lakshmanan JJ.) 18.08.2003 ORDER 1. Heard the learned counsel for the parties. 2. Mr. Mukul Rohtagi, the learned Additional Solicitor General appearing on behalf of the respondent-State states that the respondents have complied with the directions issued by this Court. Accordingly, they have prepared the seniority list and intimated to the petitioner his position in the seniority and have also prepared the Register as directed by this Court. Learned counsel for the petitioner, however, disputes the said submission. 3. Considering the dispute, in our view, the contempt proceeding is not the proper remedy. If respondents have not followed the directions, it would be open to the petitioner to file fresh petition for the remaining grievance. 4. Hence, this petition for initiation contempt proceedings is dismissed. Contempt Notice discharged. 1 SpotLaw