Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 127 of 2010 Petitioner :- Santosh Kumar Tripathi Respondent :- Sri Vishal Rai, District Magistrate And Another Petitioner Counsel :- Mukesh Prasad Hon'ble Vikram Nath,J.
Heard learned counsel for the applicant.
This contempt petition has been filed with the allegation that in spite of an
order dated 2.12.2009 passed by this court in Writ Petition No.64509 of 2009
the opposite party no.1 has not decided his claim and representation though
the stipulated time has elapsed.
The opposite party no.1 is bound by the order of this court and in case he does
not decide it within two weeks of receipt of this order, without any reasonable
cause, the court would have no option except to punish him under Section 12
of the Contempt of Courts Act and other allied powers.
The applicant shall supply a duly stamped registered envelope addressed to
the opposite party no.1 and another self-addressed stamped envelope to the
office within two weeks from today. The office shall send a copy of this order
along with the self-addressed envelope of the applicant to the opposite party
within three weeks from today and keep a record thereof.
The opposite party no.1 shall decide the claim and representation of the
applicant and intimate him of the order through the self-addressed envelope
within a week thereafter.
In case, opposite party no.1 does not comply with the aforesaid directions, it
would be open to the applicant to approach this court again.
With the aforesaid observations, this petition is finally disposed off at this
stage.
Order Date :- 13.1.2010
RPS