Allahabad High Court High Court

Namita Rai vs B.L. Maurya, Sub Divisional … on 7 January, 2010

Allahabad High Court
Namita Rai vs B.L. Maurya, Sub Divisional … on 7 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3708 of 2009

Petitioner :- Namita Rai
Respondent :- B.L. Maurya, Sub Divisional Manager, Kasya
Petitioner Counsel :- A.K. Pathak
Respondent Counsel :- S.C.

Hon'ble Vikram Nath,J.

Supplementary affidavit filed today is taken on record.
Having heard the learned counsel for the applicant and having
perused the material on record at this stage I do not find that at this
stage any prima facie case for initiating contempt proceeding is
made out.

Contempt Application is accordingly consigned to record.

Order Date :- 7.1.2010
RPS