Allahabad High Court High Court

Bhupendra Kumar Misra vs Shri Sitam Ram Meena on 1 February, 2010

Allahabad High Court
Bhupendra Kumar Misra vs Shri Sitam Ram Meena on 1 February, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 442 of 2010

Petitioner :- Bhupendra Kumar Misra
Respondent :- Shri Sitam Ram Meena
Petitioner Counsel :- Arun Kumar

Hon'ble Vikram Nath,J.

It is alleged that the orders dated 6.12.2005 and 12.2.2008 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 March, 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. In case the directions of the writ Court are not complied with by
the next date fixed and an affidavit of compliance is not filed to that effect, the
opposite party shall remain present before this Court.

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

Order Date :- 1.2.2010
SS