Allahabad High Court High Court

Deepan Ram vs Mr. Hridesh Kumar, District … on 25 January, 2010

Allahabad High Court
Deepan Ram vs Mr. Hridesh Kumar, District … on 25 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 224 of 2010

Petitioner :- Deepan Ram
Respondent :- Mr. Hridesh Kumar, District Magistrate And Others
Petitioner Counsel :- B.B. Pandey

Hon'ble Vikram Nath,J.

Supplementary affidavit filed today is taken on record.

Heard the learned counsel for the applicant.

It is alleged that the order dated 5.10.2009 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 10.3.2010. 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 :- 25.1.2010
pk