Allahabad High Court High Court

Smt. Leena Sharma vs Sri Daljeet Puri, Director State … on 3 August, 2010

Allahabad High Court
Smt. Leena Sharma vs Sri Daljeet Puri, Director State … on 3 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3667 of 2010

Petitioner :- Smt. Leena Sharma
Respondent :- Sri Daljeet Puri, Director State Council For Edu. Res. & Anr
Petitioner Counsel :- Ratnesh Kumar Pandey,Sunil Singh

Hon'ble Vikram Nath,J.

It is alleged that the orders dated 06.07.2000 and 06.04.2010 passed by this court
has been violated. From a perusal of the petition, a prima facie case is made out.

Issue notice to opposite parties fixing 21st September, 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 notice.

Order Date :- 3.8.2010
SS