Allahabad High Court High Court

Shanti Devi vs Vijay Kumar Tripathi, District … on 16 July, 2010

Allahabad High Court
Shanti Devi vs Vijay Kumar Tripathi, District … on 16 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3279 of 2010

Petitioner :- Shanti Devi
Respondent :- Vijay Kumar Tripathi, District Magistrate Chandauli
Petitioner Counsel :- Dev Brat Mukherjee

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 129.4.2010, passed by this Court in Writ
Petition No.23907 of 2010, the opposite party has not decided the
representations of the applicant though the stipulated time has
elapsed.

The opposite party is bound by the order of this Court and in case
he does not decide the representations of the applicant within four
weeks of the receipt of the 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 duly stamped registered envelop
addressed to the opposite party and another self-addressed stamped
envelope to the office within two weeks from today. The office
shall sent a copy of this order along with the self-addressed
envelop of the applicant to the opposite party within three weeks
from today and keep a record thereof.

The opposite party shall decide the representations of the applicant
and intimate him of the order through the self-addressed envelope
within a week thereafter.

In case the opposite party 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 :- 16.7.2010
AKJ