Allahabad High Court High Court

Smt. Kaneez vs Mritujai Kumar Narayan, D.M. Agra … on 22 January, 2010

Allahabad High Court
Smt. Kaneez vs Mritujai Kumar Narayan, D.M. Agra … on 22 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 267 of 2010

Petitioner :- Smt. Kaneez
Respondent :- Mritujai Kumar Narayan, D.M. Agra And Others
Petitioner Counsel :- Nisheeth Yadav,C.B. Yadav,Shatrughan Yadav

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 6.3.2009 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.

Issue notices to opposite parties fixing 8.3.2010.

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.In case directions of this Court are not
complied with and an affidavit of compliance is not filed by the next date the
O.P. No.1 shall remain present before this Court on the next date fixed.

The office may send a copy of this order along with the notices.

Order Date :- 22.1.2010
pk