Allahabad High Court High Court

Dhanraj Singh vs Hari Om Posted As Executive … on 30 July, 2010

Allahabad High Court
Dhanraj Singh vs Hari Om Posted As Executive … on 30 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3599 of 2010

Petitioner :- Dhanraj Singh
Respondent :- Hari Om Posted As Executive Officer
Petitioner Counsel :- S.N. Verma

Hon'ble Vikram Nath,J.

It is alleged that the order dated 08.10.2009 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 15th 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
fully complied with and an affidavit to that effect is not filed the
opposite party shall remain present before this Court on the next
date.

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

Order Date :- 30.7.2010
RPS