Allahabad High Court High Court

Gayatri Devi vs Dr. Rama Kant Shukla, D.M. And … on 13 January, 2010

Allahabad High Court
Gayatri Devi vs Dr. Rama Kant Shukla, D.M. And … on 13 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 152 of 2010

Petitioner :- Gayatri Devi
Respondent :- Dr. Rama Kant Shukla, D.M. And Others
Petitioner Counsel :- M. Shahanshah Khan

Hon'ble Vikram Nath,J.

Heard learned counsel for the applicant.

This contempt petition has been filed with the allegation that in spite of an
order dated 11.9.2009 passed by this court in Writ Petition No.48869 of 2009,
Dr. Rama Kant Shukla, District Magistrate, Mirzapur (opposite party no.1)
has not decided the representations of the applicant though the stipulated time
has elapsed.

The opposite party no.1 is bound by the order of this court and in case he does
not decide the representations of the applicant within a month of receipt of
this order, without any reasonable cause, the court would have no option
except to punish him under Section 12 of the Contempt of Courts Act and
other allied powers.

The applicant shall supply duly stamped registered envelope addressed to the
opposite party no.1 and another self-addressed stamped envelope to the office
within two weeks from today. The office shall send a copy of this order along
with the self-addressed envelope of the applicant to the opposite party no.1
within three weeks from today and keep a record thereof.

The opposite party no.1 shall decide the representations of the applicant and
intimate her of the order through the self-addressed envelope within a week
thereafter.

In case the opposite party no.1 does not comply with the aforesaid directions,
it would be open to the applicant to approach this court again.

With the aforesaid observations, this petition is finally disposed off at this
stage.

Order Date :- 13.1.2010
pk