Allahabad High Court High Court

Amaresh Chandra Mishra vs Dr. Sanjay M. Tappade, D.I.G. … on 19 July, 2010

Allahabad High Court
Amaresh Chandra Mishra vs Dr. Sanjay M. Tappade, D.I.G. … on 19 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3298 of 2010

Petitioner :- Amaresh Chandra Mishra
Respondent :- Dr. Sanjay M. Tappade, D.I.G. Allahabad & Others
Petitioner Counsel :- Surendra Kumar

Hon'ble Vikram Nath,J.

It is alleged that the order dated 1.2.2010 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.

Issue notice to opposite parties fixing 1st September, 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 notice.

Order Date :- 19.7.2010
SS