Allahabad High Court High Court

Mohan vs Sri Santhil Pandiyan C. D.M. … on 4 February, 2010

Allahabad High Court
Mohan vs Sri Santhil Pandiyan C. D.M. … on 4 February, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 530 of 2010

Petitioner :- Mohan
Respondent :- Sri Santhil Pandiyan C. D.M. Ballia And Another
Petitioner Counsel :- Bheem Singh

Hon'ble Vikram Nath,J.

It is alleged that the order dated 09.01.2009 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.

Issue notice to opposite parties fixing 17th 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. In case the directions of the writ Court are not complied with by
the next date fixed and an affidavit of compliance is not filed to that effect, the
opposite parties shall remain present before this Court.

The office may send a copy of this order along with the notice.

Order Date :- 4.2.2010
SS