Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. K.A. Varshney And 135 Others vs Smt. Kalpana Awasthi, Prin. Secy. ...
2014 Latest Caselaw 7881 ALL

Citation : 2014 Latest Caselaw 7881 ALL
Judgement Date : 30 October, 2014

Allahabad High Court
Dr. K.A. Varshney And 135 Others vs Smt. Kalpana Awasthi, Prin. Secy. ... on 30 October, 2014
Bench: Rajesh Dayal Khare



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 40
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 5975 of 2014
 

 
Applicant :- Dr. K.A. Varshney And 135 Others
 
Opposite Party :- Smt. Kalpana Awasthi, Prin. Secy. Higher Education Lko.
 
Counsel for Applicant :- R.P. Dubey
 

 
Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for applicants.

The grievance of the applicant is that the opposite party-contemnor has willfully and deliberately flouted the order of the Writ Court dated 30.10.2013 passed in Writ-A- No. 60193 of 2013, copy of which has been filed as annexure-1 to the affidavit accompanying this application whereby the respondents had directed to consider the representation of the petitionerby passing speaking order expeditiously preferably within a period of three months from the date of filing of the representation . 

It is contended that the aforesaid order of the writ court was flouted and the petitioner was compelled to file Contempt Application (Civil) No. 2874 of 2014 vide order dated 6.5.2014 gave another opportunity to the opposite party/contemnor to comply with the order of the writ within the time stipulated in the said order, copy of the order of the contempt court has been filed as annexure-4 to the affidavit accompanying this application. However, it is argued that the opposite party/contmenor has flouted both the orders passed by the writ Court as well as contempt Court.

It is contended that despite communication of aforesaid orders, order of Writ Court has not been complied with.

Prima facie, a case of willful disobedience is made out.

Issue notice to sole opposite party, who shall appear in person before this Court on the date fixed to explain as to why despite order of Writ Court  dated 30.10.2013 passed in Writ-A- No. 60193 of 2013, same has not been complied with and why charge be not framed.

List on 01.12.2014. Notice to accompany this order.

It is directed that no T.A./D.A. shall be paid to contemnor-opposite party for appearance before this Court from the state exchequer. In case order of Writ-Court is complied with, an affidavit of compliance would suffice.

Let a copy of this order be provided to, learned Additional Chief Standing Counsel, for onward transmission and compliance forthwith to superior authority of opposite party.

Order Date :- 30.10.2014

Fhd.

 

 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter