Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Narayan Shukla vs Sri Amrit Abhijat Secy.(Culture ...
2014 Latest Caselaw 2906 ALL

Citation : 2014 Latest Caselaw 2906 ALL
Judgement Date : 11 July, 2014

Allahabad High Court
Ram Narayan Shukla vs Sri Amrit Abhijat Secy.(Culture ... on 11 July, 2014
Bench: Devendra Kumar Arora



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 20
 

 
Case :- CONTEMPT No. - 1308 of 2014
 

 
Applicant :- Ram Narayan Shukla
 
Opposite Party :- Sri Amrit Abhijat Secy.(Culture Affairs Deptt.)Lko. & Anr.
 
Counsel for Applicant :- Rajesh Kumar Verma,Atma Ram Verma
 

 
Hon'ble Dr. Devendra Kumar Arora,J.

Heard learned counsel for the applicant.

Submission of learned counsel for the applicant is that applicant approached this Court by means of Writ Petition No. 4899 (S/S) of 2013 (Ram Narayan Shukla Vs. State of U.P. and others), seeking a direction for commanding the opposite parties to grant him selection grade on completion of 19 years' service w.e.f. March, 2000 and the Time Pay Scale/next promotional scale on completion of 24 years' service w.e.f. 18.03.2005. The said writ petition was disposed of by means of order dated 25.09.2013 with liberty to the applicant/petitioner to make representation, annexing therewith certified copy of order as well as all the relevant Government Orders, raising his grievance before the Secretary (Culture Affairs Department), Government of U.P., Lucknow (opposite party no. 2 to the writ petition ) within a period of one month from the date of order and if nay such representation is made by the applicant/petitioner within the aforesaid period, the Secretary (Culture Affairs Department), Government of U.P., Lucknow with pass appropriate orders within three months from the date of presentation of the said representation.

Further submission of learned counsel for the applicant is that copy of order along with representation was sent to opposite parties on 30.09.2013 through registered post followed by reminder on 13.03.2014 and 16.06.2014. As time prescribed by the writ Court has already expired and nothing has been done by the opposite parties, therefore, the applicant is constrained to approach this Court by means of present Contempt Petition for initiating proceedings against the opposite party under the provisions of Contempt of Court Act for willful disobedience of order dated 25.09.2013 of the writ Court. 

On due consideration,  prima facie, a case of willful disobedience of the order of writ Court is made out.  

Let notice be issued to opposite party no. 1 to appear before this Court on  11.08.2014  to show cause as to why proceedings be not initiated against him under the provisions of Contempt of Court Act for willful disobedience of order of the writ Court dated 25.09.2013 passed in Writ Petition No. 4899 (S/S) of 2013 (Ram Narayan Shukla Vs. State of U.P. and others).

It is provided that if order of the writ Court is complied with and compliance report is filed, the opposite party need not appear before this Court on the date fixed.

Let copy of contempt petition be given to learned Standing Counsel, who will transmit the same to opposite party no. 1 along with order of this Court passed today for compliance.

Order Date :- 11.7.2014

Tanveer/-

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter