Allahabad High Court High Court

Smt. Reeta Devi vs Munna Prasad on 19 July, 2010

Allahabad High Court
Smt. Reeta Devi vs Munna Prasad on 19 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3287 of 2010

Petitioner :- Smt. Reeta Devi
Respondent :- Munna Prasad
Petitioner Counsel :- D.N. Kharwar,V.P. Dubey

Hon'ble Vikram Nath,J.

It is alleged that the order dated 25.1.2010 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 1st September, 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 party to comply with the
order within a month. If by the next date fixed the directions of the writ Court are not
fully complied with and an affidavit of compliance to that effect is not filed, the
opposite party shall remain present before this Court.

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

Order Date :- 19.7.2010
SS