/2022 INSC 0783/ 1 IN THE SUPREME COURT OF INDIA INHERENT JURISDICTION CONTEMPT PETITION (C) NO.1907 OF 2017 IN CIVIL APPEAL NO.2711 OF 2010 N. SRINIVASA RAO Petitioner VERSUS SMT. RANJEEV R. ACHARYA & ANR. Respondents WITH CONTEMPT PETITION (C) NO.1911-1912 OF 2017 IN CIVIL APPEAL Nos.2712-2713 OF 2010 GOVINDRAJ & ORS. ETC. Petitioners VERSUS SMT. RANJEEV R. ACHARYA & ORS. ETC. Respondents O R D E R Heard Ms. Anjani Aiyagari, learned counsel in support of the contempt petitions; and Mr. P.V. Reddy, learned counsel appearing for the alleged contemnors. We see no reason to entertain these contempt petitions any longer. The notice issued to the alleged contemnors is discharged. 2 The contempt petitions are, accordingly, closed. ............................CJI. [UDAY UMESH LALIT] ..............................J. [S. RAVINDRA BHAT] NEW DELHI; SEPTEMBER 05, 2022