Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3446 of 2010 Petitioner :- Arjun Singh Respondent :- Sri Kuwar Fateh Bahadur Singh, Principal Home Secretary &Ors Petitioner Counsel :- R.N. Tripathi 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 1.10.2008 passed by this court in Writ Petition No.3772 of 2006
the opposite parties have not complied with the directions of the writ Court.
The opposite parties are bound by the order of this court and in case they do
not comply with the directions of the writ Court within a period of six weeks
of receipt of this order, without any reasonable cause, the court would have no
option except to punish them under Section 12 of the Contempt of Courts Act
and other allied powers.
The applicant shall supply a duly stamped registered envelope addressed to
the opposite parties 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 parties within
three weeks from today and keep a record thereof.
The opposite parties shall comply with the directions of the writ Court and
intimate him of the order through the self-addressed envelope within a week
thereafter.
In case, opposite parties do not comply with the aforesaid directions, it would
be open to the applicant to approach this court again.
With the aforesaid observations, this petition is finally disposed off at this
stage.
Order Date :- 26.7.2010
SS