Allahabad High Court High Court

Const. 537 Gajendra Singh vs Shri Prem Prakash, Dy. Inspector … on 2 August, 2010

Allahabad High Court
Const. 537 Gajendra Singh vs Shri Prem Prakash, Dy. Inspector … on 2 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3639 of 2010

Petitioner :- Const. 537 Gajendra Singh
Respondent :- Shri Prem Prakash, Dy. Inspector General/S.S.P. And Anr.
Petitioner Counsel :- K.K. Tripathi

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 18.6.2010 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.

Issue notices to opposite parties fixing 20.9.2010.

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 parties to comply
with the order within a month. If by the next date fixed the interim directions
of the Writ Court are not complied with and an affidavit to that effect is not
filed the opposite parties shall remain present before this Court.

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

Order Date :- 2.8.2010
pk