Allahabad High Court High Court

Constable No. 47644 Rajesh … vs Satyendra Kumar Sena Nayak 42-B, … on 7 July, 2010

Allahabad High Court
Constable No. 47644 Rajesh … vs Satyendra Kumar Sena Nayak 42-B, … on 7 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3695 of 2006

Petitioner :- Constable No. 47644 Rajesh Pradhan
Respondent :- Satyendra Kumar Sena Nayak 42-B, P.A.C. Naini, Allahabad
Petitioner Counsel :- B.N. Rai,Adarsh Kumar
Respondent Counsel :- S.C.

Hon'ble Vikram Nath,J.

Sri B.N. Rai, learned counsel for the applicant has filed a
supplementary affidavit alongwith an application for summoning
the opposite party and awarding punishment for deliberate
contempt. Alongwith the said affidavit are annexed show cause
notice and a charge sheet issued to the applicant on the ground that
in the year 2007 the applicant had filed a Rejoinder Affidavit in
the contempt proceedings, which allegedly tarnished the image of
the State and the Department. Learned counsel for the applicant
has already not pressed the said rejoinder affidavit as recorded in
the order dated 08.02.2007. Apparently the opposite party has
targetted the applicant. There is already an order for personal
appearance and framing of charges for non compliance of the
directions of the writ court against the opposite party. Further in
the order dated 19.2.2010 two months time was granted to the
opposite party to ensure full compliance in the light of the
observations contained in the said order. Instead of ensuring
compliance and filing of affidavit of full compliance the opposite
party has evolved a new technique for further harassment of the
applicant.

Put up this case in the additional cause list on Friday, 9.7.2010.
The opposite party or whoever is posted as Commandant, 42
Battalion PAC, Naini shall remain present before this Court.

Order Date :- 7.7.2010
RPS