Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 1256 of 2010 Petitioner :- Ram Preet Respondent :- Shivjeet And Others Petitioner Counsel :- Hari Pratap Gupta Respondent Counsel :- Rajeev Chaddha Hon'ble Vikram Nath,J.
Pursuant to the order dated 17.5.2010 the opposite party no.2 is present. Sri
Praveen Kumar Srivastava, Advocate has filed a counter affidavit on his
behalf alongwith an application to discharge the contempt notice. From
perusal of the counter affidavit it is apparent that despite the injunction order,
the opposite parties have been attempting to raise constructions which
resulted into quarrel between the applicant and the opposite parties
compelling the opposite parties no. 2 & 3 to take appropriate preventive
measures by taking action under Section 107/116 Cr.P.C. Further according
to the affidavit filed by the opposite party no.2 it is apparent that continuous
complaints were being received in the police station, for maintenance of peace
and tranquility between the parties. Although it had been denied that the
opposite parties no.2 &3 or the police of the police station concerned have
helped the opposite party no.1 in raising the constructions but the fact remains
that the constructions have been raised by the opposite party no.1 even after
the injunction order.
List this case on 2.8.2010. In the meantime the applicant may file reply to the
affidavits filed today. On the next date the opposite party no.1 shall remain
present before this Court. Personal appearance of the opposite parties no. 2 &
3 at this stage is exempted. However they will remain present as and when
ordered otherwise.
Order Date :- 13.7.2010
RPS