Allahabad High Court High Court

Anurag Kumar vs Mohan Lal And Another on 21 January, 2010

Allahabad High Court
Anurag Kumar vs Mohan Lal And Another on 21 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 249 of 2010

Petitioner :- Anurag Kumar
Respondent :- Mohan Lal And Another
Petitioner Counsel :- Shiv Sahar Singh

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 24.11.2009 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 8.3.2010. 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 :- 21.1.2010
pk