Allahabad High Court High Court

Dr. Upendra Kumar Rai vs Kumar Arvind Singh Deo & Another on 22 July, 2010

Allahabad High Court
Dr. Upendra Kumar Rai vs Kumar Arvind Singh Deo & Another on 22 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3386 of 2010

Petitioner :- Dr. Upendra Kumar Rai
Respondent :- Kumar Arvind Singh Deo & Another
Petitioner Counsel :- Vinod Kumar Rai

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 31.7.2009 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.

Issue notices to opposite parties fixing 6.9.2010.

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 to comply
with the order within a month. If by the next date fixed the directions of the
Writ Court are not complied with and an affidavit to that effect is not filed the
opposite parties shall remain present before this Court.

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

Order Date :- 22.7.2010
pk