Allahabad High Court High Court

Messer Luxmi Oil Mills vs Sri A.P. Singh, Tehsildar Bindki … on 3 July, 2010

Allahabad High Court
Messer Luxmi Oil Mills vs Sri A.P. Singh, Tehsildar Bindki … on 3 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2965 of 2010

Petitioner :- Messer Luxmi Oil Mills
Respondent :- Sri A.P. Singh, Tehsildar Bindki And Others
Petitioner Counsel :- V. Singh

Hon'ble Vikram Nath,J.

It is alleged that the order dated 05.04.2007 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 13th August, 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 :- 3.7.2010
SS