Allahabad High Court High Court

Sandeep Kumar Gupta vs Pankaj Kumar D.M. & Another on 4 January, 2010

Allahabad High Court
Sandeep Kumar Gupta vs Pankaj Kumar D.M. & Another on 4 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 4876 of 2009

Petitioner :- Sandeep Kumar Gupta
Respondent :- Pankaj Kumar D.M. & Another
Petitioner Counsel :- Kanhaiya Lal

Hon'ble Vikram Nath,J.

It is alleged that the order dated 10.9.2009 passed by this court has
been violated. From a perusal of the petition, a prima face case is
made out.

Issue notice to opposite party no.1 fixing 8.2.2010. The opposite
party no.1 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
no.1 to comply with the order within a month.
The office may send a copy of this order along with the notice
fixing 8.2.2010.

Order Date :- 4.1.2010
RPS