Allahabad High Court High Court

Arun Kumar Asthana vs K.S. Tiwari, Executive Engineer, … on 12 August, 2010

Allahabad High Court
Arun Kumar Asthana vs K.S. Tiwari, Executive Engineer, … on 12 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3863 of 2010

Petitioner :- Arun Kumar Asthana
Respondent :- K.S. Tiwari, Executive Engineer, Rural Engg. Services
Petitioner Counsel :- H.K. Asthana

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant.

This contempt petition has been filed with the allegation that in spite of an
order dated 2.7.2009, which was corrected on 14.7.2009, passed by this court
in Writ Petition No. 60560 of 2006, the opposite party, Rural Engineering
Services, Vikas Bhawan, Allahabad has not decided his claim and
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 month 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 applicant 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 office may send a copy of this order along with the notice.

The opposite party shall decide the claim and representation of the applicant
and intimate him 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 applicant to approach this court again.

With the aforesaid observations, this application is finally disposed of at this
stage.

Order Date :- 12.8.2010
MLK