Allahabad High Court
Smt. Babita vs Sri Subhash Chandra Sharma, D.M. … on 2 August, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3616 of 2010 Petitioner :- Smt. Babita Respondent :- Sri Subhash Chandra Sharma, D.M. Moradabad And Anr. Petitioner Counsel :- S.P. Mishra Hon'ble Vikram Nath,J.
It is alleged that the order dated 13.05.2010 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 20th 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 :- 2.8.2010
RPS