Citation : 2021 Latest Caselaw 7334 ALL
Judgement Date : 8 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 1 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2274 of 2021 Applicant :- Shamim Ahmad And Another Opposite Party :- Dr. Virendra Bahadur, The Appar Mukhya Adhikari Counsel for Applicant :- Ashutosh Srivastava Hon'ble Rohit Ranjan Agarwal,J.
Heard Sri Ashutosh Srivastava, learned counsel for the applicants.
The present contempt application has been filed 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. 10407 of 2020 (Shamim Ahamad and others vs. State of U.P. and others).
It is contended that Writ Court vide order dated 07.01.2021 while deciding the claim of the applicants in regard to regularization had required the opposite party to decide the claim of the applicants within three months. Copy of the order was served upon 23.02.2021 followed by various reminders but till date nothing has been done by the opposite party.
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. 10407 of 2020 from the date of production of a self verified copy of this order.
The applicants 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 applicants with a copy of contempt application to the opposite parties within one week thereafter and keep a record thereof.
The opposite party shall comply with the directions of the writ court and intimate the applicants 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 applicants to approach this court again.
With the aforesaid observations, this application is finally disposed of at this stage.
Order Date :- 8.7.2021
Shekhar
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!