Allahabad High Court High Court

Arab Singh & Others vs V.C. Goyal, The Chairman, U.P. … on 6 August, 2010

Allahabad High Court
Arab Singh & Others vs V.C. Goyal, The Chairman, U.P. … on 6 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3770 of 2010

Petitioner :- Arab Singh & Others
Respondent :- V.C. Goyal, The Chairman, U.P. Police Recruitment &
P.Board
Petitioner Counsel :- Gulab Chandra

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 16.06.2010 passed by this court in Writ Petition No.35172 of
2010 the opposite party / V.C. Goyal, Chairman, U.P. Police Recruitment and
Promotional Board, U.P. at Lucknow has not decided their representation
though the stipulated time has elapsed.

The opposite party is bound by the order of this court and in case he does not
decide it within a two weeks 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 applicants shall supply a duly stamped registered envelope addressed to
the opposite party 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 within
three weeks from today and keep a record thereof.

The opposite party shall decide the representation of the applicants and
intimate them of the order through the self-addressed envelope within a week
thereafter.

In case, opposite party does not comply with the aforesaid directions, it would
be open to the applicants to approach this court again.

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

Order Date :- 6.8.2010
SS