Allahabad High Court High Court

Constable Brij Mohan Tiwari vs Sanjay M. Sarde, Dy. Inspector … on 23 July, 2010

Allahabad High Court
Constable Brij Mohan Tiwari vs Sanjay M. Sarde, Dy. Inspector … on 23 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3440 of 2010

Petitioner :- Constable Brij Mohan Tiwari
Respondent :- Sanjay M. Sarde, Dy. Inspector General Of Police (Est.)
Petitioner Counsel :- N.L. Pandey

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 18.5.2010 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 7.9.2010. 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 :- 23.7.2010
pk