Allahabad High Court
M/S Kharbanda Motors vs Sarvar Alam & Another on 12 July, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3143 of 2010 Petitioner :- M/S Kharbanda Motors Respondent :- Sarvar Alam & Another Petitioner Counsel :- Vivek Varma Hon'ble Vikram Nath,J.
It is alleged that the order dated 22.03.2010 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.
Issue notice to opposite parties fixing 25th August, 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 :- 12.7.2010
SS