Allahabad High Court High Court

Harish Chandra Ramkali … vs Prof. S.S. Mantha, Acting … on 23 July, 2010

Allahabad High Court
Harish Chandra Ramkali … vs Prof. S.S. Mantha, Acting … on 23 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3430 of 2010

Petitioner :- Harish Chandra Ramkali Charitable Trust
Respondent :- Prof. S.S. Mantha, Acting Chairman, A.I.C.T.E. & Others
Petitioner Counsel :- Ashutosh Srivastava

Hon'ble Vikram Nath,J.

It is alleged that the order dated 11.06.2010 as modified by order dated 16.6.2010
passed by this court has been violated. From a perusal of the petition, a prima facie
case is made out.

Issue notice to opposite parties fixing 25th August, 2010. Opposite party no.1 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 parties to comply with the
order within a month. If by the next date fixed the directions of the writ Court are not
complied with and an affidavit of compliance to that effect is not filed, the opposite
parties no. 2 to 4 shall remain present before this Court.

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

Order Date :- 23.7.2010
SS