Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Urmila Devi vs Sarika Mohan, Director, Bal Vikas ...
2021 Latest Caselaw 6965 ALL

Citation : 2021 Latest Caselaw 6965 ALL
Judgement Date : 2 July, 2021

Allahabad High Court
Urmila Devi vs Sarika Mohan, Director, Bal Vikas ... on 2 July, 2021
Bench: Rohit Ranjan Agarwal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 42
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 2068 of 2021
 
Applicant :- Urmila Devi
 
Opposite Party :- Sarika Mohan, Director, Bal Vikas Sewa Evam Pusthahar
 
Counsel for Applicant :- Raghwendra Prasad Mishra
 

 
Hon'ble Rohit Ranjan Agarwal,J.

Heard learned counsel for the applicant.

The present contempt application has been filed under Section 12 of the Contempt of Courts Act for punishing the Opposite Party for willful disobedience of the judgment and order dated 07.01.2021 passed by this Court in Writ -A No.14653 of 2020 (Urmila Devi vs. State of U.P. and 2 others).

It is contended that the applicant had retired from the post of Child Development Project Officer on 31.10.2020. Since his retiral dues was not released, hence he approached this Court. Vide order dated 07.01.2021 this Court directed the opposite party to dispose of the representation of the applicant within four months from the date of presentation of fresh representation. Thereafter the applicant had filed representation alongwith a copy of the order on 13.01.2021 through registered post. Copy of the representation along with postal receipt has been brought on record as annexure No.2 to the affidavit to the contempt application.

Prima facie, a case has been made out for punishing the opposite party for willful disobedience of the judgment and order dated 07.01.2021 passed in the aforesaid writ petition.

However, no notice is issued to the opposite party at this stage. The opposite party is granted three months further time to comply with the order dated 07.01.2021 passed by this Court in Writ-A No. 14653 of 2020 from the date of production of a self verified copy of this order.

The applicant shall supply a duly stamped registered envelope addressed to the opposite party 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 party within one week thereafter and keep a record 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.

In case, the opposite party does not comply with the order, it would be open to the applicant to approach this court again.

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

Order Date :- 2.7.2021

Kushal

 

 

 
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