Allahabad High Court High Court

Smt. Anita Yadav vs Shri Indrapal Sharma,Sec Basic … on 2 August, 2010

Allahabad High Court
Smt. Anita Yadav vs Shri Indrapal Sharma,Sec Basic … on 2 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3621 of 2010

Petitioner :- Smt. Anita Yadav
Respondent :- Shri Indrapal Sharma,Sec Basic Shiksha Parishad Alld.
Petitioner Counsel :- Som Veer

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 19.04.2010 passed by this court in Writ Petition No.20809 of
2010 the opposite party has not complied with the directions of the writ court
though the stipulated time has elapsed.

The opposite party is bound by the order of this court and in case he does not
comply it within six 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 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 shall comply with the directions of the writ court and
intimate her of the order through the self-addressed envelope within a week
thereafter.

In case, 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 :- 2.8.2010
RPS