Allahabad High Court High Court

Yash Pal Singh vs Ram Autar Bharadwaj & Others on 6 July, 2010

Allahabad High Court
Yash Pal Singh vs Ram Autar Bharadwaj & Others on 6 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 3018 of 2010

Petitioner :- Yash Pal Singh
Respondent :- Ram Autar Bharadwaj & Others
Petitioner Counsel :- M.D. Misra

Hon'ble Vikram Nath,J.

Heard the learned counsel for the applicant.

It is alleged that the order dated 15.3.2010 passed by this Court has been
violated. From a perusal of the petition, a prima facie case is made out.

Issue notices to opposite parties fixing 17.8.2010.

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 parties to comply
with the order within a month. If by the next date fixed the directions of the
Writ Court are not complied with and an affidavit to that effect is not filed the
opposite parties shall remain present before this Court.

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

Order Date :- 6.7.2010
pk