Allahabad High Court
Manoj Kumar vs Jeevdhan And Another on 18 January, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 165 of 2010 Petitioner :- Manoj Kumar Respondent :- Jeevdhan And Another Petitioner Counsel :- J.P. Mishra Hon'ble Vikram Nath,J.
It is alleged that the order dated 04.03.2009 passed by this court has been
violated. From a perusal of the petition, a prima facie case is made out.
Issue notice to opposite parties fixing 4.3.2010. 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 :- 18.1.2010
RPS