Allahabad High Court High Court

Mahila Chetna Samiti & Another vs Smt. Kalyani Chhadda Director … on 5 January, 2010

Allahabad High Court
Mahila Chetna Samiti & Another vs Smt. Kalyani Chhadda Director … on 5 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 4896 of 2009

Petitioner :- Mahila Chetna Samiti & Another
Respondent :- Smt. Kalyani Chhadda Director (Cw) & Others
Petitioner Counsel :- Sujeet Kumar,Chhaya Gupta

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicants.

It is alleged that the orders dated 9.10.2009 passed in Contempt application
(Civil) No.3578 of 2009 and dated 9.4.2009 passed in Writ Petition No.64009
of 2008 by this Court have been violated. From a perusal of the petition, a
prima facie case is made out.

Issue notices to opposite parties fixing 15.2.2010. 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 parties to comply
with the order within a month.

The office may send a copy of this order along with the notices.

Order Date :- 5.1.2010
pk