Allahabad High Court
Kisan Kamgaar Evam Vidyut Upbhoka … vs Deepika Dugal, Consolidation … on 10 May, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2245 of 2010 Petitioner :- Kisan Kamgaar Evam Vidyut Upbhoka Kalyan Samiti Respondent :- Deepika Dugal, Consolidation Commissioner Petitioner Counsel :- O.P. Rai Hon'ble Vikram Nath,J.
Heard learned counsel for the applicant.
It is alleged that the order dated 5.11.2009 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 20.7.2010. 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 :- 10.5.2010
SFH