Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3592 of 2010 Petitioner :- Vinay Kumar Singh Respondent :- B.L. Saroj Sec. U.P.Secondary Edu. Board Alld And Anr. Petitioner Counsel :- K.S. Rathor,Vinod Kumar Singh Hon'ble Vikram Nath,J.
Heard the learned counsel for the applicant.
It is alleged that the order dated 26.5.2010 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.
Issue notices to opposite parties fixing 15.9.2010. The opposite parties need
not appear at this stage.
The counter affidavit may be filed within the aforesaid period or else charges
may be framed after summoning the noticee.
However, one more opportunity is granted to the opposite parties to comply
with the order within a month.
The office may send a copy of this order along with the notices.
Order Date :- 30.7.2010
pk