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 2, Cited by 0]

Allahabad High Court

Smt. Basmati vs Lokendra Singh, Executive Officer, ... on 29 August, 2019

Author: Mahesh Chandra Tripathi

Bench: Mahesh Chandra Tripathi





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 10
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 5554 of 2019
 

 
Applicant :- Smt. Basmati
 
Opposite Party :- Lokendra Singh, Executive Officer, Nagar Palika Parishad
 
Counsel for Applicant :- Vaibhav Kumar,Ram Raj Prajapati
 

 
Hon'ble Mahesh Chandra Tripathi,J.
 

The applicant is before this Court for a direction to initiate contempt proceeding against the respondents for disobedience of the order dated 01.03.2019 passed in Writ-A No.3319 of 2019 (Smt. Basmati v. State of U.P. & Ors.). For ready reference, the relevant extract of order dated 01.03.2019 is quoted as under:-

"In view of the above, if petitioner makes a fresh representation with the respondent No.2 within 14 days along with certified copy of this order, the respondent shall decide the same by reasoned and speaking order preferably within a period of thee months from the date of production of certified copy of this order."

It is averred in the affidavit so filed alongwith contempt application that a certified copy of the aforesaid order alongwith other documents was submitted for compliance before the opposite parties but the opposite parties have wilfully not complied with the order and, thus, have 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 opposite parties to comply with the aforesaid order of the Court within six weeks from the date of production of a certified copy of this order.

The applicant shall supply a duly stamped registered envelope addressed to the opposite parties 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 parties within one week thereafter and keep a recorded thereof.

The opposite party shall comply with the directions of the writ court and intimate the applicant the order through the self-addressed envelop 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 parties within the stipulated time as aforementioned.

Order Date :- 29.8.2019 A. Pandey