Allahabad High Court High Court

Rakesh Kumar vs Sri Ranbir Singh Yadav, Branch … on 4 January, 2010

Allahabad High Court
Rakesh Kumar vs Sri Ranbir Singh Yadav, Branch … on 4 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 4904 of 2009

Petitioner :- Rakesh Kumar
Respondent :- Sri Ranbir Singh Yadav, Branch Manager, U.P. Sahkari Gram
Petitioner Counsel :- V.K. Agnihotry

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 15.10.2009 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.

Issue notice to opposite party fixing a date in the week commencing 1.2.2010.
The opposite party 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 party to comply
with the order within a month.

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

Order Date :-

Order Date :- 4.1.2010
pk