Allahabad High Court High Court

Ram Nazar Tiwari vs Pramod Kumar Ajad … on 4 February, 2010

Allahabad High Court
Ram Nazar Tiwari vs Pramod Kumar Ajad … on 4 February, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 532 of 2010

Petitioner :- Ram Nazar Tiwari
Respondent :- Pramod Kumar Ajad Prashasak/Pres. J.K. U.Sah.Bhan And
Ano.
Petitioner Counsel :- A.B. Singh,Manish Singh

Hon'ble Vikram Nath,J.

It is alleged that the order dated 31.08.2009 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 17th March, 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 parties to comply with the
order within a month. In case the directions of writ Court are not complied with by the
next date fixed and an affidavit of compliance is not filed to that effect, the opposite
parties shall remain present before this Court.

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

Order Date :- 4.2.2010
SS