Allahabad High Court High Court

Ram Kumar Sharma vs Mukesh Kumar Singh, District … on 6 August, 2010

Allahabad High Court
Ram Kumar Sharma vs Mukesh Kumar Singh, District … on 6 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3788 of 2010

Petitioner :- Ram Kumar Sharma
Respondent :- Mukesh Kumar Singh, District Basic Education Officer
Petitioner Counsel :- Pranav Kumar Srivastava

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 25.06.2010 passed by this court in Writ Petition No.36768 of
2010 the opposite party / Mukesh Kumar Singh, District Basic Education
Officer, Aligarh has not complied with the directions of the writ Court
though the stipulated time has elapsed.

The opposite party is bound by the order of this court and in case he does not
comply with the directions of the writ Court within a period of three months
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 comply with the directions of the writ court and
intimate the applicant 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 :- 6.8.2010
SS