Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 815 of 2008 Petitioner :- Dilip Kumar Yadav & Others Respondent :- Sanjay Tandhey & Another Petitioner Counsel :- Raj Kumar Singh Hon'ble Vikram Nath,J.
It is alleged that the order dated 2.2.2007 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.
Issue notice to opposite parties fixing 22nd February, 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.
The office may send a copy of this order along with the notice.
By the said date if the directions of this Court are not complied with and an affidavit
of compliance is not filed, both the opposite parties shall remain present before this
Court.
Order Date :- 22.1.2010
SS