Citation : 2021 Latest Caselaw 7389 ALL
Judgement Date : 9 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 1 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2298 of 2021 Applicant :- Saurabh Kumar Pandey Opposite Party :- Dr S.P. Singh, Principal Motilal Nehru Medical College And Another Counsel for Applicant :- Chandan Sharma Hon'ble Rohit Ranjan Agarwal,J.
Heard Sri Chandan Sharma, 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 16.03.2021 passed by this Court in Writ -A No.2221 of 2021 (Saurabh Kumar Pandey vs. State of U.P. and 2 others).
It is contended that the applicant had approached the Writ Court for issuance of certain directions against the opposite party. The Writ Court on 16.03.2021 had directed the competent authority to redress the claim of the applicant expeditiously, strictly in accordance with law. The said order was communicated to the opposite party through registered post on 22.03.2021. Copy of the postal receipt has been brought on record as Annexure No.6 to the affidavit to the contempt application, but the said direction has not been complied with by the opposite party till date.
Prima facie, a case has been made out for punishing the opposite party for willful disobedience of the judgment and order dated 16.03.2021 passed in the aforesaid writ petition.
However, no notice is issued to the opposite party at this stage. The opposite party is granted four months further time to comply with the order dated 16.03.2021 passed by this Court in Writ-A No.2221 of 2021 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 :- 9.7.2021
Kushal
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!