Allahabad High Court High Court

Badri Prasad vs Saroj Kumar Mishra on 4 August, 2010

Allahabad High Court
Badri Prasad vs Saroj Kumar Mishra on 4 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3707 of 2010

Petitioner :- Badri Prasad
Respondent :- Saroj Kumar Mishra
Petitioner Counsel :- M. Shahanshah Khan

Hon'ble Vikram Nath,J.

It is alleged that the order dated 7.1.2010 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 22nd September, 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. If by the next date fixed the interim directions of the writ Court
are not complied with in letter and spirit and an affidavit of compliance to that effect
is not filed, the opposite party shall remain present before this Court.

The office may send a copy of this order along with the notice.

Order Date :- 4.8.2010
SS