Allahabad High Court
Rajesh Kumar Prajapati vs Sri Ram Vishwakarma, Sub … on 2 July, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2932 of 2010 Petitioner :- Rajesh Kumar Prajapati Respondent :- Sri Ram Vishwakarma, Sub Inspector Mau And Another Petitioner Counsel :- R.P. Yadav Hon'ble Vikram Nath,J.
It is alleged that the order dated 19.05.2010 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 12th August, 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.
The office may send a copy of this order along with the notice.
Order Date :- 2.7.2010
SS