Allahabad High Court
M/S Raju Oil Company vs Pravin Kumar Srivastava, … on 7 January, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 33 of 2010 Petitioner :- M/S Raju Oil Company Respondent :- Pravin Kumar Srivastava, Territory Manager (Retail) Bpcl Petitioner Counsel :- Shrikrishna Shukla Hon'ble Vikram Nath,J.
It is alleged that the order dated 16.11.2009 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.
Issue notice to opposite party fixing 27th January, 2010.
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 party to comply with the
order within a month.
The office may send a copy of this order along with the notice.
By the said date if the order of this Court has not been complied with the opposite
party shall remain present before this Court.
Order Date :- 7.1.2010
SS