Allahabad High Court High Court

Tejwa vs Ranjan Kumar D.M. Banda on 28 January, 2010

Allahabad High Court
Tejwa vs Ranjan Kumar D.M. Banda on 28 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 396 of 2010

Petitioner :- Tejwa
Respondent :- Ranjan Kumar D.M. Banda
Petitioner Counsel :- Yogesh Kumar

Hon'ble Vikram Nath,J.

Heard learned counsel for the applicant.

This contempt petition has been filed with the allegation that in spite of an
order dated 5.10,2009 passed by this court in Writ Petition No.50805 of 2009
the opposite party has not decided his claim and representation though the
stipulated time has elapsed.

The opposite party is bound by the order of this court and in case he does not
decide it within one month of receipt of this order, without any reasonable
cause, the court would have no option except to punish him under Section 12
of the Contempt of Courts Act and other allied powers.
The applicant shall supply a duly stamped registered envelope addressed to
the opposite party and another self-addressed stamped envelope to the office
within two weeks from today. The office shall send a copy of this order along
with the self-addressed envelope of the applicant to the opposite party within
three weeks from today and keep a record thereof.
The opposite party shall decide the claim and representation of the applicant
and intimate him of the order through the self-addressed envelope within a
week thereafter.

In case, opposite party does not comply with the aforesaid directions, it would
be open to the applicant to approach this court again.
With the aforesaid observations, this petition is finally disposed off at this
stage.

Order Date :- 28.1.2010
RPS