Allahabad High Court High Court

Diwakar Dauhalia vs Gopilal Yadav & Others on 10 August, 2010

Allahabad High Court
Diwakar Dauhalia vs Gopilal Yadav & Others on 10 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 915 of 2000

Petitioner :- Diwakar Dauhalia
Respondent :- Gopilal Yadav & Others
Petitioner Counsel :- Chandra Bhan Singh
Respondent Counsel :- S.C.,M.P.Gupta,O.P.Singh,S.K.Rai

Hon'ble Shashi Kant Gupta,J.

The Civil Misc. Impleadment Application No. 856 of 2010 supported by an
affidavit filed today by Sri C. B. Singh on behalf of the applicant to implead
Dheerendra Pratap Singh, Adhyaksha Co-operative Society Jakha, Jalaun as
opposite party No. 6 is taken on record.

The impleadment application is allowed. Let Necessary incorporation be
carried out during the course of the day.

Issue notice to opposite party No. 6.

It is a matter of great concern, regret and deep anguish that despite the order
passed around 11 years back i.e. on 8.12.1999 by this Court, the same has not
yet been complied with.

List the matter on 14.9.2010.

As a last chance, one more opportunity is afforded to the opposite parties No.
5 and 6 to comply with the order dated 8.12.1999 passed by this Court on or
before the date fixed. If by the next date, directions of the writ court is not
complied with then the opposite party No. 5 and 6 shall remain present in
person before the Court on 14.9.2010 for framing of charges.

Office to take necessary steps in the matter and also send a copy of this order
to the Opposite Party No. 5 and 6.

Order Date :- 10.8.2010
vinay