Allahabad High Court High Court

Smt. Ranjana Mishra vs Ravindra, D.M. Varanasi on 15 July, 2010

Allahabad High Court
Smt. Ranjana Mishra vs Ravindra, D.M. Varanasi on 15 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3243 of 2010

Petitioner :- Smt. Ranjana Mishra
Respondent :- Ravindra, D.M. Varanasi
Petitioner Counsel :- Anadi Krishna Narayan,K.K. Singh

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 8.3.2010 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.

Issue notice to opposite party fixing 30.8.2010. 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 :- 15.7.2010
pk