Citation : 2013 Latest Caselaw 3856 ALL
Judgement Date : 9 July, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 26 Case :- CONTEMPT No. - 1435 of 2013 Applicant :- Umakant Dixit Opposite Party :- Shri Dharmendra Singh Yadav, Senior Superintedent Of Police, Counsel for Applicant :- Prabhat Kumar Upadhyay Hon'ble Ajai Lamba,J.
This petition seeks initiation of proceedings against the respondent under the Contempt of Courts' Act 1971 for willful disobedience of judgment dated 12.10.2012 rendered in Writ Petition No.5610(SS) of 2012.
Issue notice to respondent.
Sri S.S. Sabi, learned State Counsel accepts notice on behalf of respondents and prays for time to file counter affidavit/affidavit of compliance.
List on 30.7.2013.
It is made clear that in case the counter affidavit/affidavit of compliance is not filed before the next date of listing, costs amounting to Rs.7000/- (seven thousand only) shall be imposed.
It is further made clear that in case the order is not complied with, the respondent shall be required to show cause as to why proceedings under the Contempt of Courts' Act be not initiated against them.
Order Date :- 9.7.2013
A.Nigam
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!