Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3105 of 2010 Petitioner :- Jogi And Others Respondent :- Kotal And Others Petitioner Counsel :- V.K. Chandel,Ram Niwas Singh,Vinay Kumar Singh Chandel Hon'ble Vikram Nath,J.
Heard the learned counsel for the applicants.
It is alleged that the order dated 9.5.2002 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.
Issue notices to opposite parties fixing 23.8.2010.
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 date fixed the interim directions
of the Writ Court are not maintained on the spot and an affidavit to that effect
is not filed the opposite parties shall remain present before this Court.
The office may send a copy of this order along with the notices.
Order Date :- 9.7.2010
pk