Allahabad High Court High Court

In Re:(P.K.Tyagi,Judicial … vs Sri Sant Prasad Misra on 10 August, 2010

Allahabad High Court
In Re:(P.K.Tyagi,Judicial … vs Sri Sant Prasad Misra on 10 August, 2010
Court No. - 55

Case :- CONTEMPT APPLICATION (CRIMINAL) No. - 4 of 2010

Petitioner :- In Re:(P.K.Tyagi,Judicial Magistrate)
Respondent :- Sri Sant Prasad Misra
Petitioner Counsel :- A.G.A.

Hon'ble Mrs. Poonam Srivastav,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Issue notice to Sri Sant Prasad Misra (Enrollment No.1983/90)
Kanpur Nagar, for using unparliamentary language and also
abusing the court on 29.8.2008 at 3:30 p.m. in the court of Sri
Praveen Kumar Tyagi, Judicial Magistrate, court no.1, Kanpur
Dehat. He has also used threatening word as well as language was
abusive bringing down prestige of the court and entire judicial
system.

Contemnor Sri Sant Prasad Misra is directed to show cause as to
why he should not be punished for committing an act of criminal
contempt in the court of Sri Praveen Kumar Tyagi, Judicial
Magistrate, court no.1, Kanpur Dehat.

List on 13.9.2010.

Sri Sant Prasad Misra shall be present in Court on the next date
fixed.

Order Date :- 10.8.2010
rkg