Allahabad High Court High Court

Ghanshyam Singh vs Munna Lal Sachan, Executive Engg. … on 12 August, 2010

Allahabad High Court
Ghanshyam Singh vs Munna Lal Sachan, Executive Engg. … on 12 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3867 of 2010

Petitioner :- Ghanshyam Singh
Respondent :- Munna Lal Sachan, Executive Engg. Sichai Khand-Second
Petitioner Counsel :- Rajeev Kumar Singh

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant and perused the record.

It is submitted by the learned cousnel for the applicant that the order dated
15.10.2009 passed in Civil Misc. Writ Petition No. 54106 of 2009 and the
order dated 28.4.2010 passed in the contempt application by this Court have
been violated .

From a perusal of the contempt application , a prima facie case is made out.

Issue notice to opposite party fixing 28.9.2010.
The Counter affidavit may be filed within the aforesaid period or else charges
may be framed after summoning the notices.

However, one more opportunity is granted to the opposite party to comply
with the order within a month. In case the directions of the writ Court are not
complied with by the next date fixed and an affidavit of compliance is not
filed to that effect, the opposite party shall remain present before this Court.
The office may send a copy of this order along with the notice.
Order Date :- 12.8.2010
MLK