Allahabad High Court High Court

Chandra Pal Singh & Tohers vs Chanchal Kumar Tiwari & Others on 14 July, 2010

Allahabad High Court
Chandra Pal Singh & Tohers vs Chanchal Kumar Tiwari & Others on 14 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3211 of 2010

Petitioner :- Chandra Pal Singh & Tohers
Respondent :- Chanchal Kumar Tiwari & Others
Petitioner Counsel :- Pankaj Srivastava

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 7.4.2010 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.

Issue notices to opposite parties fixing 27.8.2010. 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 notices.

Order Date :- 14.7.2010
pk