Allahabad High Court High Court

C/M Sarvodya Uchchattar … vs B.P. Singh, District Inspector Of … on 19 July, 2010

Allahabad High Court
C/M Sarvodya Uchchattar … vs B.P. Singh, District Inspector Of … on 19 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3311 of 2010

Petitioner :- C/M Sarvodya Uchchattar Madhyamik Vidyalaya Thru'
Manager
Respondent :- B.P. Singh, District Inspector Of Schools, Deoria
Petitioner Counsel :- R.C. Dwivedi

Hon'ble Vikram Nath,J.

It is alleged that the order dated 30.06.2010 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 1st 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 directions of the writ Court are not
complied with and an affidavit of compliance to that effect is not filed, the opposite
party shall remain present before this Court. It is made clear that the opposite party
may reconsider the matter afresh.

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

Order Date :- 19.7.2010
SS