Allahabad High Court
Harpal Singh vs Rajpal Singh on 11 January, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 80 of 2010 Petitioner :- Harpal Singh Respondent :- Rajpal Singh Petitioner Counsel :- S.S. Chauhan Hon'ble Vikram Nath,J.
It is alleged that the order dated 2.2.2001 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.
Issue notice to opposite party fixing a date in the week commencing 22nd February,
2010. The opposite party 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 party to comply with the
order within a month.
The office may send a copy of this order along with the notice.
Order Date :- 11.1.2010
SS