Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 329 of 2010 Petitioner :- Smt. Geeta Devi Respondent :- Sri Rama Shanker Sahu, District Magistrate And Others Petitioner Counsel :- Ajeet Yadav 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 2.7.2009 passed by this court in Writ Petition No.28076 of 2009
the opposite party no.1 / District Magistrate, Mau has not decided his claim
and representation though the stipulated time has elapsed.
The opposite party no.1 is bound by the order of this court and in case he does
not decide it within a period of three 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 no.1 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
no.1 within three weeks from today and keep a record thereof.
The opposite party no.1 shall decide the claim and representation of the
applicant and intimate him of the order through the self-addressed envelope
within a week thereafter.
In case, opposite party no.1 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 :- 27.1.2010
SS