Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 84 of 2010 Petitioner :- Atul Kumar Gupta Respondent :- Smt. Prabha Tripathi, Secretary, Madhyamik Shiksha Parishad Petitioner Counsel :- Pramod Kumar Srivastava Hon'ble Vikram Nath,J.
It is alleged that the order dated 4.11.2009 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.
Issue notice to opposite party fixing 15th February, 2010.
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 party to comply with the
order within a month.
The office may send a copy of this order along with the notice.
If the order dated 4.11.2009 has not been complied with by the date fixed, the
opposite party shall remain present before this Court. However, in the event of order
of this Court having been complied with and affidavit of compliance filed the personal
appearance of the opposite party would not be necessary.
Order Date :- 11.1.2010
SS