Allahabad High Court High Court

Narendra Kumar Rastogi vs R.K. Paul, Chairman/Chief … on 30 July, 2010

Allahabad High Court
Narendra Kumar Rastogi vs R.K. Paul, Chairman/Chief … on 30 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3597 of 2010

Petitioner :- Narendra Kumar Rastogi
Respondent :- R.K. Paul, Chairman/Chief Managing Director
Petitioner Counsel :- Vikas Sharma,Bharat Garg

Hon'ble Vikram Nath,J.

It is alleged that the order dated 11.12.2009 passed by this court
has been violated. From a perusal of the petition, a prima facie
case is made out.

Issue notice to opposite parties fixing 15th 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 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 on the next
date.

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

Order Date :- 30.7.2010
RPS