Allahabad High Court High Court

Smt. Chandrika Devi vs Jitendra Kumar Secy. Secondary … on 4 January, 2010

Allahabad High Court
Smt. Chandrika Devi vs Jitendra Kumar Secy. Secondary … on 4 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 4877 of 2009

Petitioner :- Smt. Chandrika Devi
Respondent :- Jitendra Kumar Secy. Secondary Edu.
Petitioner Counsel :- Salamuddin Khan

Hon'ble Vikram Nath,J.

Heard learned counsel for the applicant.

This contempt petition has been filed with the allegation that in spite of an order dated
20.7.2009 passed by this court in Writ Petition No.35356 of 2009 the opposite party
Secretary, Secondary Education, Government of Uttar Pradesh, Lucknow has not
decided his claim and representation though the stipulated time has elapsed.
The opposite party is bound by the order of this court and in case he does not decide it
within a month of receipt of this order, without any reasonable cause, the court would
have no option except to punish him under Section 12 of the Contempt of Courts Act
and other allied powers.

The applicant shall supply a duly stamped registered envelope addressed to the opposite

party, Secretary, Secondary Education, Government of Uttar Pradesh, Lucknow and
another self-addressed stamped envelope to the office within two weeks from today. The
office shall send a copy of this order along with the self-addressed envelope of the
applicant to the opposite party Secretary, Secondary Education, Government of Uttar

Pradesh, Lucknow within three weeks from today and keep a record thereof.
The opposite party Secretary, Secondary Education, Government of Uttar Pradesh,

Lucknow shall decide the claim and representation of the applicant and intimate him of
the order through the self-addressed envelope within a week thereafter.
In case, opposite party Secretary, Secondary Education, Government of Uttar Pradesh,

Lucknow does not comply with the aforesaid directions, it would be open to the
applicant to approach this court again.

With the aforesaid observations, this petition is finally disposed off at this stage.
Order Date :- 4.1.2010
RPS