Allahabad High Court High Court

Rajesh Kumar Sharma vs Rajeev Kumar Singh, Earlier Dy. … on 6 August, 2010

Allahabad High Court
Rajesh Kumar Sharma vs Rajeev Kumar Singh, Earlier Dy. … on 6 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3784 of 2010

Petitioner :- Rajesh Kumar Sharma
Respondent :- Rajeev Kumar Singh, Earlier Dy. Registrar, F.S.C. & Another
Petitioner Counsel :- Pranav Kumar Srivastava

Hon'ble Vikram Nath,J.

It is alleged that the order dated 04.02.2009 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 24th September, 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 notice.

Order Date :- 6.8.2010
SS