Citation : 2013 Latest Caselaw 4541 ALL
Judgement Date : 25 July, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 26 Case :- CONTEMPT No. - 1599 of 2013 Applicant :- Mahendra Pratap Singh Opposite Party :- Sri Kumar Kamlesh,Prin. Secy.,Horticulture & Food Processing Counsel for Applicant :- K.K. Singh Hon'ble Ajai Lamba,J.
This petition seeks initiation of proceedings under the Contempt of Courts' Act 1971 against the respondents for willful disobedience of judgment dated 27.11.2012 rendered in Writ Petition No.7126(SS) of 1993, Subhash Chandra Tiwari v. State of U.P. & others.
Issue notice to respondents by way of ordinary post, Registered A.D. Post and Speed Post, returnable on 29.8.2013.
Steps be filed within four days from today.
List on 29.8.2013.
Let counter affidavit be filed by the next date of listing.
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.5000/- (five thousand only) shall be imposed.
It is further made clear that in case the order is not complied with, the respondents shall be required to show cause as to why proceedings under the Contempt of Courts' Act be not initiated against them.
Order Date :- 25.7.2013
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!