Form of Rule Nisi (Contempt)
(Form No.1)
N.37
High Court at Calcutta
Appellate Side
(Special Jurisdiction)
District. North 24 Parganas. Arising Out of W.P. No. 23919(w) of 2007
CPAN No. 634 of 2014
In the matter of Kamal Krishna Dutta Petitioner
Versus
Mr. Amar Kumar Seal Contemnor-respondent.
For Petitioner : Mr. Samir Kumar Ghosh
For Contemner-respondent(s):
Noting by Officer or by Advocate Serial Date Office notes, reports, orders or proceedings with signatures.
No
5 25.04.14 Nobody appears on behalf of the alleged contemner.
UPON READING a petition of Kamal Krishna Dutta and his
affidavit of verification thereof, dated 26th March, 2014 and the exhibits or
annexures to the said petition and upon hearing Mr. Samir Kumar Ghosh,
learned Advocate appearing on behalf of the petitioner
IT IS ORDERED that a Rule do issue calling upon the alleged
contemner-respondent Mr. Amar Kumar Seal, District Inspector of
Schools (SE), North 24 Parganas, P.O. Barasat, District – North 24
Parganas to show cause why he should not be committed to prison or
otherwise penalized or dealt with for having wilfully violated the order
passed by this Court on 8th August, 2013.
Rule is made returnable on 6th June, 2014.
It is Ordered that on the returnable date, the alleged
Contemnor/Respondent shall appear personally before this
Court and shall not leave Court without permission.
Let the Rule be served personally on the alleged
Contemnor/Respondent.
( Joymalya Bagchi, J.)