Allahabad High Court
Charan Singh vs Sri Sriram Regional Food … on 12 July, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3147 of 2010 Petitioner :- Charan Singh Respondent :- Sri Sriram Regional Food Controller, Agra Petitioner Counsel :- Upendra Upadhyaya Hon'ble Vikram Nath,J.
It is alleged that the order dated 19.03.2010 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 25th August, 2010. The opposite party need not
appear at this stage.
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.
Order Date :- 12.7.2010
SS