Citation : 2022 Latest Caselaw 7992 ALL
Judgement Date : 25 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 4111 of 2022 Applicant :- Satyprakash Opposite Party :- Sri Anil Kumar Iii, Managing Director Counsel for Applicant :- Subodh Kumar Rai Hon'ble Rohit Ranjan Agarwal,J.
1. Heard learned counsel for the applicant.
2. 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 07.02.2022 passed by this Court in Writ Petition No. 908 of 2022.
3. At the very outset, learned counsel for the applicant states that entire retiral dues has been paid except the interest part.
4. The applicant had approached writ Court through aforesaid writ petition, which was disposed of vide order dated 07.02.2022. Copy of the order of writ Court was served upon opposite party through registered post on 16.02.2022, but according to the applicant, the said order has not been complied with by the opposite party to the above extent till date.
5. Prima facie, a case has been made out for punishing the opposite party for willful disobedience of the judgment and order passed in the aforesaid writ petition.
6. However, no notice is issued to the opposite party at this stage. The opposite party is granted one month's further time to comply with the order dated 07.02.2022 passed by this Court in Writ Petition No. 908 of 2022 and consider the claim of the applicant as far as payment of interest is concerned, from the date of production of a certified copy of this order.
7. 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.
8. 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.
9. In case, the opposite party does not comply with the order, it would be open to the applicant to approach this court again.
10. With the aforesaid observations, this application is finally disposed of at this stage.
Order Date :- 25.7.2022
V.S.Singh
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!