Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 1]

Allahabad High Court

Harish Chandra Chaudhary vs Shri. Pradeep Kumar Ram, Chief Judicial ... on 26 July, 2019

Author: Mahesh Chandra Tripathi

Bench: Mahesh Chandra Tripathi





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 10
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 4616 of 2019
 

 
Applicant :- Harish Chandra Chaudhary
 
Opposite Party :- Shri. Pradeep Kumar Ram, Chief Judicial Magistrate
 
Counsel for Applicant :- Atul Kumar
 

 
Hon'ble Mahesh Chandra Tripathi,J.
 

Heard learned counsel for the applicant.

By order dated 30.8.2017 passed in Application u/s 482 No. 27359 of 2017 filed by the applicant, this Court directed as under:

"Without expressing any opinion on the merits of the case, this application is finally disposed off with a direction to the aforementioned court concerned to decide the aforesaid case expeditiously, in case the proceedings have not already been completed, if possible, within a period of eight months from the date of production of certified copy of this order strictly in accordance with Section 309 Cr.P.C. and in view of principle as has been laid down in the recent judgement of Hon'ble Apex Court in the case of Vinod Kumar Vs. State of Punjab; 2015 (3) SCC 220 and Hussain and Another vs. Union of India reported in 2017 (5) SCC 702, if there is no legal impediment.
With the aforesaid direction the application is disposed off finally. "

Learned counsel for the applicant submits that a certified copy of the aforesaid order was submitted for compliance before the opposite party but the opposite party has wilfully not complied with the order and, thus, has committed civil contempt liable for punishment under Section 12 of the Contempt of Courts Act, 1971.

Prima facie a case of contempt has been made out. However, considering the facts and circumstances of the case, one more opportunity is afforded to the Presiding Officer to comply with the aforesaid order of the writ Court within four months from the date of production of a certified copy of this order without according any unnecessary adjournment to either of the parties.

The applicant shall supply a duly stamped registered envelope addressed to the opposite party and another self-addressed envelope to the office within one week from today. The office shall send a copy of this order along with the self-addressed envelope of the applicant with a copy of contempt application to the opposite party within one week thereafter and keep a record thereof.

The opposite party shall comply with the directions of the writ court and intimate the order to the applicant through the self-addressed envelope within a week thereafter.

With the aforesaid observations, this application is disposed of at this stage with liberty to the applicant to move a fresh application, if the order is not complied with by the opposite party within the stipulated time as aforementioned.

Order Date :- 26.7.2019 A.K.Srivastava