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

Pramod Kumar vs Sri Vikas Nayak, Divisional Director ... on 8 January, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:2965
 
Court No. - 51
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 9435 of 2023
 

 
Applicant :- Pramod Kumar
 
Opposite Party :- Sri Vikas Nayak, Divisional Director Social
 
Counsel for Applicant :- Satyam Singh,Shivangi Singh
 

 
Hon'ble Vikas Budhwar,J.
 

Heard Sri Satyam Singh, learned counsel for the applicant.

The present contempt application has been filed under Section 12 of the Contempt of Courts Act alleging non-compliance of the order dated 29.08.2023 passed by this Court in Writ-A No. 10853 of 2020 (Pramod Kumar Vs. State of U.P. and 2 others).

It is the case of the applicant that the order of the Writ-Court has been served upon the opposite party on 21.09.2023, but till date the order of the Writ-Court has not been complied with.

Prima facie, a case has been made out for punishing the opposite party for wilful disobedience of the judgment and order passed in the aforesaid writ petition.

However, no notice is issued to the opposite party at this stage. The opposite party is granted six weeks' further time to comply with the order dated 29.08.2023 passed by this Court in Writ-A No. 10853 of 2020 (Pramod Kumar Vs. State of U.P. and 2 others) 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 party and another self-addressed 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 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 applicant the order through the self-addressed envelop within a week thereafter.

In case, the opposite party does not comply with the order, it would be open to the applicant to approach this court again.

With the aforesaid observations, this application is finally disposed of at this stage.

Order Date :- 8.1.2024 N.S.Rathour