Allahabad High Court High Court

M/S J.J. Construction Co. vs Shri Kapil Dep. Secretary Public … on 4 August, 2010

Allahabad High Court
M/S J.J. Construction Co. vs Shri Kapil Dep. Secretary Public … on 4 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3703 of 2010

Petitioner :- M/S J.J. Construction Co.
Respondent :- Shri Kapil Dep. Secretary Public Works Deptt. & Ors.
Petitioner Counsel :- R.O.V.S. Chauhan

Hon'ble Vikram Nath,J.

Heard learned counsel for the applicant.

This contempt petition has been filed with the allegation that in spite of an
order dated 11.2.2010 passed by this court in Writ Petition No.6928 of 2010
the opposite parties no.4 / Prempal Singh, Executive Engineer, Public Works
Department, Division IIIrd Etawah has not decided his representation though
the stipulated time has elapsed.

The opposite party no.4 is bound by the order of this court and in case he does
not decide it within a period of six weeks of receipt of this order, without any
reasonable cause, the court would have no option except to punish him under
Section 12 of the Contempt of Courts Act and other allied powers.

The applicant shall supply a duly stamped registered envelope addressed to
the opposite party no.4 and another self-addressed stamped envelope to the
office within two weeks from today. The office shall send a copy of this order
along with the self-addressed envelope of the applicant to the opposite party
no.4 within three weeks from today and keep a record thereof.

The opposite party no.4 shall decide the representation of the applicant and
intimate him of the order through the self-addressed envelope within a week
thereafter.

In case, opposite party no.4 does not comply with the aforesaid directions, it
would be open to the applicant to approach this court again.

With the aforesaid observations, this petition is finally disposed off at this
stage.

Order Date :- 4.8.2010
SS