Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3096 of 2010 Petitioner :- Arvind Singh Respondent :- Rajesh Kumar Singh & Others Petitioner Counsel :- Amit Saxena Hon'ble Vikram Nath,J.
Heard the learned counsel for the applicant.
It is alleged that the order dated 4.6.2010 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 no.3 and 4 only fixing 20.8.2010. The
opposite parties no.3 and 4 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 no.3 and 4
to comply with the order within a month.
The office may send a copy of this order along with the notices.
Order Date :- 9.7.2010
pk