Allahabad High Court High Court

Vinod Kumar Singh vs Sri M.D. Karndhar Superintendent … on 30 June, 2010

Allahabad High Court
Vinod Kumar Singh vs Sri M.D. Karndhar Superintendent … on 30 June, 2010
Court No. - 29

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2945 of 2010

Petitioner :- Vinod Kumar Singh
Respondent :- Sri M.D. Karndhar Superintendent Of Police, Deoria
Petitioner Counsel :- S.P. Singh Vishen

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the petitioner to press the present
contempt application even in the revised reading of the list. Even
otherwise, from the records, this Court finds that an interim order was
granted by this Court in favour of the petitioner on 11th June, 2010 in
Civil Misc. Writ Petition No. 34546 of 2010, whereby it was directed
that the petitioner shall not be relieved on the basis of order of transfer
till the date of next listing of the case.

The present contempt application is completely silent about the date
on which the applicant-petitioner has been relieved. The only averment
made for disclosing the cause for maintaining the present contempt
application is in paragraphs-11 and 12 of the affidavit filed in the
present contempt application, wherein it is alleged that the opposite
parties have failed to comply with order of the Writ Court dated 11th
June, 2010. In the supplementary affidavit filed along with the present
contempt application, it has been stated that the petitioner was
relieved under an order dated 7th June, 2010, wherein 8th June, 2010
was fixed as the relieving date. However, it has been further stated
that he infact was relieved on 12th June, 2010. The averment made in
the supplementary affidavit is too vague and general to be accepted by
this Court. Once under an order dated 7th June, 2010, the authorities
had fixed 8th June, 2010 as the date for relieving, there is little or no
reason to accept that the petitioner was actually relieved on 12th June,
2010.

In view of the aforesaid, this Court finds that no contempt of the order
of the Writ Court dated 11th June, 2010 is made out. The present
Contempt Application is dismissed.

(Arun Tandon, J.)

Order Date :- 30.6.2010
Sushil/-