Allahabad High Court High Court

Gaya Prasad Upadhayay vs Surendra Singh Collector/D.M. on 1 February, 2010

Allahabad High Court
Gaya Prasad Upadhayay vs Surendra Singh Collector/D.M. on 1 February, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 456 of 2010

Petitioner :- Gaya Prasad Upadhayay
Respondent :- Surendra Singh Collector/D.M.
Petitioner Counsel :- Shiv Kant Mishra

Hon'ble Vikram Nath,J.

Connect with Writ Petition Nos.4805 of 2009 and 3984 of 2009.

It is alleged that the order dated 26.03.2009 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.

Issue notice to opposite party fixing 4th March, 2010.

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. In case the directions of writ Court are not complied with by the
next date fixed and an affidavit of compliance is not filed to that effect, the opposite
party shall remain present before this Court.

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

Order Date :- 1.2.2010
SS