Allahabad High Court High Court

Ram Prakash Rathaur And Another vs Sri Sanjeev Agarwal, S.E., … on 29 January, 2010

Allahabad High Court
Ram Prakash Rathaur And Another vs Sri Sanjeev Agarwal, S.E., … on 29 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 424 of 2010

Petitioner :- Ram Prakash Rathaur And Another
Respondent :- Sri Sanjeev Agarwal, S.E., Central Water Commission & Anr
Petitioner Counsel :- K.K. Mishra

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicants.

It is alleged that the orders dated 31.10.2000, 18.3.2009 and 3.9.2009 passed
by this Court has been violated. From a perusal of the petition, a prima facie
case is made out.

Issue notices to opposite parties fixing 15.3.2010.

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. If by the next date the directions of this Court
are not complied with and an affidavit of compliance is not filed the opposite
parties shall remain present on the next date fixed.

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

Order Date :- 29.1.2010
pk