Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 356 of 2010 Petitioner :- Mohabbe Ali Respondent :- Dharam Pal Singh, S.D.M. Petitioner Counsel :- Vikrant Pandey Hon'ble Vikram Nath,J.
Supplementary affidavit filed today is taken on record.
It is alleged that the order dated 18.11.2009 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 11th March, 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. By the said date if the amount deposited by the applicant is not
refunded as per the order dated 18.11.2009 and an affidavit of compliance is not filed
to that effect, the opposite party shall remain present before this Court.
The office may send a copy of this order along with the notice.
Order Date :- 28.1.2010
SS