Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3892 of 2010 Petitioner :- Ashok Kumar Singh Respondent :- Awadh Kishore Singh, District Inspector Of Schools & Another Petitioner Counsel :- Indra Raj Singh Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant and perused the record.
This contempt petition has been filed with the allegation that in spite of the
order dated 4.2.2010 passed by this Court in Writ Petition No. 5743 of 2010,
the opposite party No. 1 has not taken any action for the compliance of the
said order though the stipulated time has elapsed.
Learned counsel for the applicant has submitted that the opposite party No. 1
has ample powers under law to compel the management/principal to comply
with the order passed by the Writ Court.
Considering the facts and circumstances of the case, it is provided that in case
compliance of the order is not ensured 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 No. 1 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 No. 1 shall intimate the applicant after the compliance of
the order dated 20.4.2010 through the self-addressed envelope within a week
thereafter.
In case, opposite party No. 1 does not comply with the aforesaid directions, it
would be open to the applicant to approach this court again.
The office may send a copy of this order along with notice.
With the aforesaid observations, this petition is finally disposed off at this
stage.
Order Date :- 13.8.2010
vinay