Allahabad High Court High Court

Sarita Jaiswal vs Vinay Kumar Srivastava (District … on 4 August, 2010

Allahabad High Court
Sarita Jaiswal vs Vinay Kumar Srivastava (District … on 4 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3710 of 2010

Petitioner :- Sarita Jaiswal
Respondent :- Vinay Kumar Srivastava (District Magistrate) And Others
Petitioner Counsel :- B.R. Sharma

Hon'ble Vikram Nath,J.

It is alleged that the order dated 19.04.2010 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.

Issue notice to opposite parties fixing 22nd September, 2010. The opposite parties
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 parties to comply with the
order within a month.

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

Order Date :- 4.8.2010
SS