Allahabad High Court High Court

Smt. Reeta Yadav vs Achala Khanna, Director, State … on 11 January, 2010

Allahabad High Court
Smt. Reeta Yadav vs Achala Khanna, Director, State … on 11 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 58 of 2010

Petitioner :- Smt. Reeta Yadav
Respondent :- Achala Khanna, Director, State Counsel For Education
Researc
Petitioner Counsel :- A.K. Malviya

Hon'ble Vikram Nath,J.

Civil Misc. Impleadment Application No. Nil of 2010 is allowed is allowed.
Let necessary incorporation be carried out during course of the day.

Heard the learned counsel for the applicant.

It is alleged that the order dated 12.12.2008 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.

Issue notice to the newly added opposite party no.2 fixing a date in the week
commencing 22.2.2010. The newly added opposite party no.2 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 no.2 to
comply with the order within a month.

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

Order Date :- 11.1.2010
pk