Allahabad High Court High Court

Ashok Kumar Dwivedi vs Minya John, Director, Higher … on 3 February, 2010

Allahabad High Court
Ashok Kumar Dwivedi vs Minya John, Director, Higher … on 3 February, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 486 of 2010

Petitioner :- Ashok Kumar Dwivedi
Respondent :- Minya John, Director, Higher Education
Petitioner Counsel :- Ripu Daman Singh

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 27.8.2007 passed by this court in Writ Petition No.974 of 2007
the opposite party has not decided the representations of the applicant though
the stipulated time has elapsed.

The opposite party is bound by the order of this court and in case he does not
decide the representations of the applicant within one 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 duly stamped registered envelope addressed to the
opposite party 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 within
three weeks from today and keep a record thereof.

The opposite party shall decide the representation of the applicant and
intimate him of the order through the self-addressed envelope within a week
thereafter.

In case the opposite party 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 :- 3.2.2010
pk