Allahabad High Court High Court

Ravi Kant Sharma vs Shri Dinesh Chandra & Another on 22 January, 2010

Allahabad High Court
Ravi Kant Sharma vs Shri Dinesh Chandra & Another on 22 January, 2010
Court No. - 22

Case :- CONTEMPT No. - 123 of 2010

Petitioner :- Ravi Kant Sharma
Respondent :- Shri Dinesh Chandra & Another
Petitioner Counsel :- S.K. Dixit

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner.

Submission of counsel for the petitioner is that in spite of the fact that
recovery proceedings have been stayed by this Court vide order dated
20.12.2006 opposite party no.2 has proceeded to issue recovery certificate
against the petitioner in defiance of the order of this Court.

Prima facie, it appears that opposite party no2 has committed contempt of the
Court.

In this view of the matter, let notice be issued to opposite party no.2

Order Date :- 22.1.2010
Rao/-