Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishstha B.T.C. Shikshak Welfare ... vs Sri Heera Lal Gupta, Secretary ...
2015 Latest Caselaw 309 ALL

Citation : 2015 Latest Caselaw 309 ALL
Judgement Date : 1 May, 2015

Allahabad High Court
Vishstha B.T.C. Shikshak Welfare ... vs Sri Heera Lal Gupta, Secretary ... on 1 May, 2015
Bench: Rajesh Dayal Khare



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 5
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 2584 of 2015
 

 
Applicant :- Vishstha B.T.C. Shikshak Welfare Association And 2 Ors.
 
Opposite Party :- Sri Heera Lal Gupta, Secretary Basic Edu., U.P. Lko. & Anr.
 
Counsel for Applicant :- Alok Kumar Gupta
 

 
Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants.

The grievance of the applicants is that the opposite parties-contemnors have  intentionally and deliberately flouted the order of the Writ Court dated 08.12.2014 passed in Writ-A-No. 49574 of 2010, copy of which order has been annexed as annexure-6 to the affidavit accompanying this contempt application, whereby  a direction for payment of stipend was made in favour of the applicants till they were appointed as Assistant Teacher in Primary Schools.

Learned counsel for the applicants  contends that the aforesaid order of the Writ Court was duly served upon the opposite parties by registered post vide application dated 29.12.2014 copy of which along with registry receipt has been filed as annexure-7 to the affidavit accompanying this application.  It is contended that in spite of service of the order of the writ Court, same has not been complied with, therefore, the opposite parties have deliberately flouted the order of the Writ Court.

The opposite parties are bound by the order of this court and in case they do not comply with the directions of the writ court within a period of two months of receipt of this order, without any reasonable cause, the court would have no option but to proceed against them under the Contempt of Courts Act.

The applicants shall supply a duly stamped registered envelope addressed to the opposite parties and another self-addressed stamped envelope to the office within two weeks from today. The office shall send a copy of this order along with the self-addressed envelope of the applicants with a copy of contempt application to the opposite parties within three weeks from today and keep a record thereof.

The opposite parties shall comply with the directions of the writ court and intimate him of the order through the self-addressed envelope within a week thereafter.

In case, opposite parties do not comply with the aforesaid directions, it would be open to the applicants to approach this court again.

With the aforesaid observations, this application is finally disposed of at this stage.

Order Date :- 1.5.2015

faraz

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter