Allahabad High Court High Court

The C/M Shri Munshi Lal Inter … vs Shri N.G. Ravi Kumar, District … on 4 February, 2010

Allahabad High Court
The C/M Shri Munshi Lal Inter … vs Shri N.G. Ravi Kumar, District … on 4 February, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 516 of 2010

Petitioner :- The C/M Shri Munshi Lal Inter College
Respondent :- Shri N.G. Ravi Kumar, District Magistrate
Petitioner Counsel :- Som Veer

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 22.12.2009 passed by this court in Writ Petition No.70180 of
2009 the opposite party / District Magistrate, Firozabad has not decided his
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 a period of two weeks 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 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 :- 4.2.2010
SS