Allahabad High Court High Court

Km. Anjuman Upadhyay vs Shri N.K. Kapoor, Principal, … on 6 July, 2010

Allahabad High Court
Km. Anjuman Upadhyay vs Shri N.K. Kapoor, Principal, … on 6 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3023 of 2010

Petitioner :- Km. Anjuman Upadhyay
Respondent :- Shri N.K. Kapoor, Principal, District Institution Of Edu.
Petitioner Counsel :- K.K. Pandey,V. Singh

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 11.5.2010 passed by the Division Bench of
this Court has been violated. From a perusal of the petition, a prima facie case
is made out.

Issue notice to opposite party fixing 17.8.2010. The opposite party 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 party to comply
with the order within a month.

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

Order Date :- 6.7.2010
pk