Allahabad High Court High Court

Captain Vivek Sachhar vs Brig. P.C. Roy And Others on 19 January, 2010

Allahabad High Court
Captain Vivek Sachhar vs Brig. P.C. Roy And Others on 19 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 201 of 2010

Petitioner :- Captain Vivek Sachhar
Respondent :- Brig. P.C. Roy And Others
Petitioner Counsel :- Vipin Sinha,Navin Sinha

Hon'ble Vikram Nath,J.

It is alleged that the order dated 14.12.2009 passed by the Additional Civil Judge (Sr.
Div.), Kanpur Nagar has been violated. From a perusal of the petition, a prima facie
case is made out.

Issue notice to opposite parties fixing 5th March, 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 :- 19.1.2010
SS