Allahabad High Court High Court

M/S Anand Shankar Traders vs Shri Ravindra Singh , Principal … on 27 July, 2010

Allahabad High Court
M/S Anand Shankar Traders vs Shri Ravindra Singh , Principal … on 27 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3476 of 2010

Petitioner :- M/S Anand Shankar Traders
Respondent :- Shri Ravindra Singh , Principal Secretary P.W.D. & Ors.
Petitioner Counsel :- Nand Kishore Singh

Hon'ble Vikram Nath,J.

It is alleged that the order dated 13.05.2010 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 9th September, 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. If by the next date fixed the directions of the writ Court are not
complied with and an affidavit of compliance to that effect is not filed, the opposite
parties shall remain present before this Court.

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

Order Date :- 27.7.2010
SS