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

Pitambar Singh vs Sri Seva Ram, Divisional Director ... on 27 September, 2019

Author: Mahesh Chandra Tripathi

Bench: Mahesh Chandra Tripathi





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 10
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 6390 of 2019
 

 
Applicant :- Pitambar Singh
 
Opposite Party :- Sri Seva Ram, Divisional Director Forestry Division
 
Counsel for Applicant :- Daya Shankar Srivastava
 

 
Hon'ble Mahesh Chandra Tripathi,J.
 

Heard learned counsel for the applicant.

The applicant is before this Court for a direction to initiate contempt proceeding against the respondents for disobedience of the order dated 24.09.2018 passed in Writ-A No.20425 of 2018 (Pitamber Singh v. State of U.P. & Ors.). For ready reference, the relevant extract of order dated 24.09.2018 is quoted as under:-

"Considering the above, this petition stands disposed of directing the respondent no. 4 to examine petitioner's claim, both in the matter of his regularisation as well as payment in minimum pay scale, in accordance with law, within a period of 4 months from the date of presentation of certified copy of this order, keeping in view the observations made by the Hon'ble Supreme Court in State of Punjab (supra) and in accordance with Rules of 2016."

Learned counsel for the applicant submits 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 stamped 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 :- 27.9.2019 A. Pandey