Allahabad High Court
Kailash Nath Bajpai vs Sri V.N. Garg, I.A.S., Secy. … on 19 January, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 204 of 2010 Petitioner :- Kailash Nath Bajpai Respondent :- Sri V.N. Garg, I.A.S., Secy. Industrial Development Petitioner Counsel :- Avnish Kumar Srivastava,Sanjay Kumar Srivastava Hon'ble Vikram Nath,J.
It is alleged that the order dated 11.8.2009 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.
Issue notice to opposite party fixing 5th March, 2010. The opposite party 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 party to comply with the
order within a month.
The office may send a copy of this order along with the notice.
Order Date :- 19.1.2010
SS