Allahabad High Court High Court

Smt. Reeta Singh vs A.K. Varshney, Executive … on 10 May, 2010

Allahabad High Court
Smt. Reeta Singh vs A.K. Varshney, Executive … on 10 May, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2232 of 2010

Petitioner :- Smt. Reeta Singh
Respondent :- A.K. Varshney, Executive Engineer, Vidyut Vitran Nigam
Ltd.
Petitioner Counsel :- Ashutosh Kumar Mishra

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 18.2.2010 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 20.7.2010. 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 :- 10.5.2010
pk