Allahabad High Court High Court

Constable 1712 Mohd. Tariq vs Shri B.B. Sharma, Deputy … on 29 July, 2010

Allahabad High Court
Constable 1712 Mohd. Tariq vs Shri B.B. Sharma, Deputy … on 29 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3561 of 2010

Petitioner :- Constable 1712 Mohd. Tariq
Respondent :- Shri B.B. Sharma, Deputy Inspector General Of
Police/Sr.Supt
Petitioner Counsel :- Nisheeth Yadav,C.B. Yadav

Hon'ble Vikram Nath,J.

It is alleged that the order dated 28.04.2010 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 14th September, 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 :- 29.7.2010
SS