Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 4561 of 2009 Petitioner :- Tabassum Begum And Another Respondent :- Gopal K. Pilley, Secretary, Min. Of Home Affairs Petitioner Counsel :- Azad Khan Hon'ble Vikram Nath,J.
Supplementary affidavit filed today is taken on record.
Heard learned counsel for the applicants.
This contempt petition has been filed with the allegation that in spite of an
order dated 9.12.2004 passed by this court in Writ Petition No.32130 of 2004,
Gopal K. Pilley (opposite party) has not decided the representations of the
applicants though the stipulated time has elapsed.
The opposite party is bound by the order of this court and in case he does not
decide the representations of the applicants within a month of receipt of this
order, without any reasonable cause, the court would have no option except to
punish them under Section 12 of the Contempt of Courts Act and other allied
powers.
The applicants shall supply duly stamped registered envelope addressed to the
opposite party 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 applicants to the opposite party within
three weeks from today and keep a record thereof.
The opposite party shall decide the representations of the applicants and
intimate them of the order through the self-addressed envelope within a week
thereafter.
In case the opposite party does not comply with the aforesaid directions, it
would be open to the applicants to approach this court again.
With the aforesaid observations, this petition is finally disposed off at this
stage.
Order Date :- 11.1.2010
pk