Allahabad High Court High Court

Smt. Shahnaz Begum vs Shri Shiv Karan, Additional Chief … on 29 July, 2010

Allahabad High Court
Smt. Shahnaz Begum vs Shri Shiv Karan, Additional Chief … on 29 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3563 of 2010

Petitioner :- Smt. Shahnaz Begum
Respondent :- Shri Shiv Karan, Additional Chief Family Judge, Allahabad
Petitioner Counsel :- B. Lal

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 04.12.2009 passed by this court in Writ Petition No.65914 of
2009 the opposite party / Additional Chief Family Judge, Allahabad has not
complied with the directions of the Writ Court though the stipulated time has
elapsed.

The opposite party is bound by the order of this court. He is however given
one more opportunity and in case he does not decide it now within a period of
three months of filing of this order before him without any reasonable cause,
the court would have no option except to take appropriate action against him
under Section 12 of the Contempt of Courts Act and other allied powers.

The opposite party shall comply with the directions of the writ Court and in
case, 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 :- 29.7.2010
SS