Allahabad High Court
Mahesh Chandra vs Shri Narendra Singh Yadav, … on 30 July, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3601 of 2010 Petitioner :- Mahesh Chandra Respondent :- Shri Narendra Singh Yadav, District Development Officer Petitioner Counsel :- Upendra Upadhyay Hon'ble Vikram Nath,J.
It is alleged that the order dated 6.5.2010 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 15th 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 :- 30.7.2010
RPS