Vinod Kumar & Another vs Raj Kumar, Discharging Duty As … on 6 August, 2010

0
92
Allahabad High Court
Vinod Kumar & Another vs Raj Kumar, Discharging Duty As … on 6 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3763 of 2010

Petitioner :- Vinod Kumar & Another
Respondent :- Raj Kumar, Discharging Duty As S.P./Local P.R.P.Board
Petitioner Counsel :- Sunil Kumar Srivastava

Hon'ble Vikram Nath,J.

Heard learned counsel for the applicant.

This contempt petition has been filed with the allegation that in spite of an
orders dated 24.12.2009 and 07.12.2009 passed by this court in Writ Petition
Nos.71086 of 2009 and 66388 of 2009 respectively the opposite party / Raj
Kumar, Superintendent of Police / Local Police Recruitment and Promotion
Board, Bijnore has not decided their representation though the stipulated time
has elapsed.

The opposite party is bound by the order of this court and in case he does not
decide it within a period of four weeks of receipt of this order, without any
reasonable cause, the court would have no option except to punish him under
Section 12 of the Contempt of Courts Act and other allied powers.

The applicant shall supply a 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 representation of the applicants and
intimate them of the order through the self-addressed envelope within a week
thereafter.

In case, 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 :- 6.8.2010
SS

LEAVE A REPLY

Please enter your comment!
Please enter your name here