Allahabad High Court High Court

Baijnath Chakravarti And Others vs Shri Venketeshwar (Chai.) K.D.A. … on 4 February, 2010

Allahabad High Court
Baijnath Chakravarti And Others vs Shri Venketeshwar (Chai.) K.D.A. … on 4 February, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 526 of 2010

Petitioner :- Baijnath Chakravarti And Others
Respondent :- Shri Venketeshwar (Chai.) K.D.A. Dist. Kanpur Nagar
Petitioner Counsel :- Ms. Sufia Saba,Abdul Majeed

Hon'ble Vikram Nath,J.

Heard learned counsel for the applicant.

This contempt petition has been filed with the allegation that in spite of an
order dated 14.09.2009 passed by this court in Writ Petition No.49229 of
2009 the opposite parties have not decided their representation though the
stipulated time has elapsed.

The opposite parties are bound by the order of this court and in case they do
not decide it within a period of three weeks of receipt of this order, without
any reasonable cause, the court would have no option except to punish them
under Section 12 of the Contempt of Courts Act and other allied powers.

The applicants shall supply a duly stamped registered envelope addressed to
the opposite parties 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 parties within
three weeks from today and keep a record thereof.

The opposite parties shall decide the representation of the applicants and
intimate them of the order through the self-addressed envelope within a week
thereafter.

In case, opposite parties do not comply with the aforesaid directions, it would
be open to the applicants to approach this court again.

With the aforesaid observations, this petition is finally disposed off at this
stage.

Order Date :- 4.2.2010
SS