Allahabad High Court High Court

C/M. Indira Gandhi Intermediate … vs Sri Sanjay Mohan, … on 4 August, 2010

Allahabad High Court
C/M. Indira Gandhi Intermediate … vs Sri Sanjay Mohan, … on 4 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3691 of 2010

Petitioner :- C/M. Indira Gandhi Intermediate College And Another
Respondent :- Sri Sanjay Mohan, Director(Secondary Education) At
Allahabad
Petitioner Counsel :- Pradeep Upadhyay

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 15.2.2010 passed by this court in Writ Petition No.6783 of 2010
the opposite party / Sanjay Mohan, Director, (Secondary Education), U.P,
Directorate at Allahabad has not complied with the directions of the writ
Court though the stipulated time has elapsed.

The opposite party is bound by the order of this court and in case he does not
comply with the directions of the writ Court within a period of two months of
receipt of this order, without any reasonable cause, the court would have no
option except to punish him under Section 12 of the Contempt of Courts Act
and other allied powers.

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

The opposite party shall comply with the directions of the writ court and
intimate the applicant of the order through the self-addressed envelope within
a week thereafter.

In case, opposite party does not comply with the aforesaid directions, it would
be open to the applicant to approach this court again.

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

Order Date :- 4.8.2010
SS