Citation : 2019 Latest Caselaw 6366 ALL
Judgement Date : 1 August, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 4813 of 2019 Applicant :- Natthu Singh Opposite Party :- Sri. Sandeep Chaudhari, Civil Judge ( Junior Division) Counsel for Applicant :- Prabhakar Tripathi Hon'ble Mahesh Chandra Tripathi,J.
Heard learned counsel for the applicant.
The applicant is before this Court for a direction to initiate contempt proceeding against the respondents for disobedience of the order dated 12.03.2019 passed in Matter Under Article 227 no.1244 of 2019 (Natthu Singh v. State of U.P. & Ors.). For ready reference, the relevant extract of order dated 12.03.2019 is quoted as under:-
"This court vide order dated 25.2.2019 has sought instructions from the learned Standing Counsel. Today, he is ready with the instructions. However, without going into the merits of the case, the learned court below is directed to decide the application of the petitioner for temporary injunction expeditiously, preferably within a period of three months from the date the petitioner files the certified copy of this order before it."
Learned counsel for the applicant submits that a certified copy of the aforesaid order alongwith other documents was submitted for compliance before the opposite parties but the opposite parties have wilfully not complied with the order and, thus, have committed civil contempt liable for punishment under Section 12 of the Contempt of Courts Act, 1971.
Prima facie a case of contempt has been made out. However, considering the facts and circumstances of the case, one more opportunity is afforded to the opposite parties to comply with the aforesaid order of the Court within two months from the date of production of a certified copy of this order. In case it is required day to day hearing shall be ensured in the matter.
The applicant shall supply a duly stamped registered envelope addressed to the opposite parties and another self-addressed envelope to the office within one week from today. The office shall send a copy of this order along with the self-addressed envelope of the applicant with a copy of contempt application to the opposite parties within one week thereafter and keep a recorded thereof.
The opposite party shall comply with the directions of the writ court and intimate the applicant the order through the self-addressed envelop within a week thereafter.
With the aforesaid observations, this application is disposed of at this stage with liberty to the applicant to move a fresh application, if the order is not complied with by the opposite parties within the stipulated time as aforementioned.
Order Date :- 1.8.2019
A. Pandey
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!