Citation : 2021 Latest Caselaw 7870 ALL
Judgement Date : 13 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 2 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2328 of 2021 Applicant :- Mohd. Sharif Opposite Party :- Satpal Singh Antil S.P. Counsel for Applicant :- Pramod Kumar Srivastava Hon'ble Vivek Kumar Birla,J.
Heard learned counsel for the applicant.
The present contempt application has been filed for punishing the Opposite Party for willful disobedience of the judgment and order dated 7.10.2020 passed by this Court in Criminal Misc. Writ Petition No. 10568 of 2020 wherein this Court has observed as under :-
"After having heard the learned counsel for the parties and perused the impugned F.I.R. as well as the other material brought on record, without expressing any opinion on the merit, we dispose of this writ petition with liberty to the petitioner to move an application before respondent no.4, Superintendent of Police, Fatehpur, within two weeks from today with the same prayer which has been made by him in this writ petition. In case any such application is filed by the petitioner before the respondent no.4 along with the certified copy of this order within the time stipulated herein above, the respondent no.4 shall decide the same in accordance with law by a speaking and reasoned order within a further period of four weeks "
It is stated that in spite of service upon the opposite party, no order has yet been passed. Prima facie, a case has been made out for punishing the opposite party for willful disobedience of the judgment and order dated 7.10.2020 passed in the aforesaid writ petition.
However, no notice is issued to the opposite party at this stage. The opposite party is granted thre months further time to comply with the judgment and order dated 7.10.2020 passed by this Court in Criminal Misc. Writ Petition No. 10568 of 2020.
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 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 :- 13.7.2021
Abhishek
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!