Court No. - 40 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2924 of 2010 Petitioner :- Ritu Dixit Respondent :- Smt. Dinesh Nandani, Principal D.I.E.T. Auraiya Petitioner Counsel :- Devendra Kumar Hon'ble Krishna Murari,J.
Heard learned counsel for the applicant.
The applicant alleges that the order dated 09.03.2010 passed in Writ Petition
No. 11624 of 2010 has been violated. From a perusal of the application, a
prima facie case has been made out.
Let notices be issued to the opposite party within a week, returnable within
six weeks by which time counter affidavit may be filed failing which the
charges may be framed after summoning him.
It is, however, open to the opposite party to comply with the order of this
Court and file an affidavit of compliance on or before the date fixed.
The opposite party need not appear in person at this stage. Office is directed
to send a copy of this order along with the notice.
Order Date :- 17.6.2010
yachna