Allahabad High Court High Court

Virendra Kumar vs A.S. Gill, Director General, … on 5 January, 2010

Allahabad High Court
Virendra Kumar vs A.S. Gill, Director General, … on 5 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 852 of 2009

Petitioner :- Virendra Kumar
Respondent :- A.S. Gill, Director General, C.R.P.F.
Petitioner Counsel :- Rahul Agarwal,L.M.Singh
Respondent Counsel :- S.C.

Hon'ble Vikram Nath,J.

Supplementary affidavit filed today is taken on record.

Heard the learned counsel for the applicant.

It is alleged that the order dated 24.10.2008 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 a date in the week commencing
15.2.2010. 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 :- 5.1.2010
pk