Allahabad High Court High Court

Mahila Upbhokta Sahkari Samiti … vs Jitendra Kumar Kushwana And … on 29 July, 2010

Allahabad High Court
Mahila Upbhokta Sahkari Samiti … vs Jitendra Kumar Kushwana And … on 29 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3529 of 2010

Petitioner :- Mahila Upbhokta Sahkari Samiti Gorakhpur
Respondent :- Jitendra Kumar Kushwana And Others
Petitioner Counsel :- Kripa Shanker Singh

Hon'ble Vikram Nath,J.

It is alleged that the order dated 26.04.2005 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.

Sri R. N. Yadav, Advocate, has accepted notice on behalf of opposite party
no.2. Copy meant for opposite party no.2 may be received by him during the
course of the day.

Issue notice to opposite parties no.1 and 3 only fixing 14th September, 2010. The
opposite parties no.1 and 3 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 no. 1 and 3 to
comply with the order within a month.

The office may send a copy of this order along with the notice.

Order Date :- 29.7.2010
SS