Citation : 2023 Latest Caselaw 5330 ALL
Judgement Date : 16 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 32 Case :- CONTEMPT APPLICATION (CIVIL) No. - 929 of 2023 Applicant :- Baliram Dhangar And 40 Others Opposite Party :- Chandra Vijay Singh, Collector/Chairman District Level Committee Counsel for Applicant :- Satish Kumar Mishra Hon'ble Vikas Budhwar,J.
Heard Sri Satish Kumar Mishra, learned counsel for the applicants.
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 22.7.2022 passed by this Court in Writ-C No.20296 of 2022.
According to the learned counsel for the applicant the service of the order passed by this court on 22.7.022 in writ proceedings has been made upon the Collector/Chairman, District Level Committee, Sonebhadra but till date the order of the writ court has not been complied with.
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.
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 22.7.2022 passed by this Court in Writ-C No.20296 of 2022 from the date of production of a certified 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 two weeks 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 off at this stage.
Order Date :- 16.2.2023
piyush
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!