Allahabad High Court High Court

Smt. Bramha Devi & Another vs Vimal Kumar Shukla, Incharge E.O … on 22 July, 2010

Allahabad High Court
Smt. Bramha Devi & Another vs Vimal Kumar Shukla, Incharge E.O … on 22 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3387 of 2010

Petitioner :- Smt. Bramha Devi & Another
Respondent :- Vimal Kumar Shukla, Incharge E.O Nagar Panchayat Iglas &
Ors
Petitioner Counsel :- Ranjit Saxena

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicants.

It is alleged that the order dated 17.6.2010 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 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 noticee.

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

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

Order Date :- 22.7.2010
pk