Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 89 of 2010 Petitioner :- Ram Hari And Others Respondent :- Sri Anil Kumar Misra, The A.D.M. (Finance/Revenue) Petitioner Counsel :- A.P. Tewari,S.S. Tripathi Hon'ble Vikram Nath,J.
It is alleged that the order dated 21.07.2009 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
22.2.2010.
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 may send a copy of this order along with the notice.
It will be open to the opposite party to ensure restoration of possession to the
applicant in the meantime and file an affidavit of compliance by the next
date. In case steps are not take and affidavit is not filed the opposite party
shall remain present on the next date.
Order Date :- 12.1.2010
RPS