Allahabad High Court High Court

Jitendra Singh vs Bhagwanswaroop, Superintendent … on 28 July, 2010

Allahabad High Court
Jitendra Singh vs Bhagwanswaroop, Superintendent … on 28 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3512 of 2010

Petitioner :- Jitendra Singh
Respondent :- Bhagwanswaroop, Superintendent Of Police Azamgarh
Petitioner Counsel :- Ashok Kumar Singh

Hon'ble Vikram Nath,J.

It is alleged that the orders dated 23.12.2009 and 22.04.2010 passed by this court
has been violated. From a perusal of the petition, a prima facie case is made out.

Issue notice to opposite party fixing 13th September, 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 party 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 of compliance to that effect is not filed, the opposite
party shall remain present before this Court.

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

Order Date :- 28.7.2010
SS