Allahabad High Court High Court

Girish Chandra Dubey vs R.R. Bharti (Director General, … on 8 July, 2010

Allahabad High Court
Girish Chandra Dubey vs R.R. Bharti (Director General, … on 8 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3066 of 2010

Petitioner :- Girish Chandra Dubey
Respondent :- R.R. Bharti (Director General, Medical Health & Family
Wel.)
Petitioner Counsel :- Ravi Shankar Mishra

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 24.2.2010 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 19.8.2010. 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 :- 8.7.2010
pk