Allahabad High Court High Court

Janak Singh vs Smt. Maay Niranjan, Joint … on 26 July, 2010

Allahabad High Court
Janak Singh vs Smt. Maay Niranjan, Joint … on 26 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3469 of 2010

Petitioner :- Janak Singh
Respondent :- Smt. Maay Niranjan, Joint Director Of Education & Ors.
Petitioner Counsel :- S. Shekhar,V.K. Singh

Hon'ble Vikram Nath,J.

It is alleged that the order dated 29.06.2010 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 8th September, 2010. The opposite parties
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.

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

Order Date :- 26.7.2010
SS