Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2968 of 2010 Petitioner :- Indrawati Respondent :- Shri Rajendra Bhonwal, State Election Comm. Lko And Others Petitioner Counsel :- Arvind Kumar Singh Ii Hon'ble Vikram Nath,J.
It is alleged that the order dated 7.8.2009 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.
Issue notice to opposite parties fixing 13th August, 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. If by the next fixed the directions of the writ Court are not
complied with and an affidavit of compliance to that effect is not filed, all the opposite
parties shall remain present before this Court.
The office may send a copy of this order along with the notice.
Order Date :- 3.7.2010
SS