Allahabad High Court High Court

Om Prakash vs Shri Devendra Bharadwaj, … on 28 January, 2010

Allahabad High Court
Om Prakash vs Shri Devendra Bharadwaj, … on 28 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 385 of 2010

Petitioner :- Om Prakash
Respondent :- Shri Devendra Bharadwaj, Executive Engineer And Another
Petitioner Counsel :- Shiva Kant Dubey

Hon'ble Vikram Nath,J.

It is alleged that the order dated 8.5.2009 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 11th March, 2010. The opposite parties need
not appear at this stage.

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 this Court are not complied with by the
next date fixed and an affidavit of compliance is not filed to that effect, both the
opposite parties 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