Allahabad High Court High Court

Ram Kewal Maurya vs Manish Chauhan, D.M. Azmagarh on 12 July, 2010

Allahabad High Court
Ram Kewal Maurya vs Manish Chauhan, D.M. Azmagarh on 12 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3140 of 2010

Petitioner :- Ram Kewal Maurya
Respondent :- Manish Chauhan, D.M. Azmagarh
Petitioner Counsel :- V.D. Shukla

Hon'ble Vikram Nath,J.

It is alleged that the order dated 15.02.2010 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.

Issue notice to opposite party fixing 25th August, 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 may send a copy of this order along with the notice.

Order Date :- 12.7.2010
SS