Allahabad High Court High Court

Ramdas Batham vs Naval Kishore, M.D. U.P.Sahkari … on 10 August, 2010

Allahabad High Court
Ramdas Batham vs Naval Kishore, M.D. U.P.Sahkari … on 10 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3823 of 2010

Petitioner :- Ramdas Batham
Respondent :- Naval Kishore, M.D. U.P.Sahkari Gram Vikas Bank Ltd. &
Ors.
Petitioner Counsel :- Manish Goyal

Hon'ble Shashi Kant Gupta,J.

It is alleged that the order dated 23.11.2009 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 13.9.2010. The opposite parties 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 notice.

However, one more opportunity is granted to the opposite party to comply
with the order within a month.

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

Order Date :- 10.8.2010
vinay