Allahabad High Court
Shiv Dutt Sharma vs Sanjay Mohan Director Of … on 4 January, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 4852 of 2009 Petitioner :- Shiv Dutt Sharma Respondent :- Sanjay Mohan Director Of Education Petitioner Counsel :- A.S. Diwekar Hon'ble Vikram Nath,J.
It is alleged that the order dated 10.05.2006 passed by this court has been violated.
From a perusal of the petition, a prima facie case is made out.
Issue notice to opposite party fixing 15th February, 2010. The opposite party 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 party to comply with the
order within a month.
The office may send a copy of this order along with the notice.
Order Date :- 4.1.2010
SS