Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anubha Tripathi vs Pratap Narayan Singh District ...
2024 Latest Caselaw 3062 ALL

Citation : 2024 Latest Caselaw 3062 ALL
Judgement Date : 2 February, 2024

Allahabad High Court

Anubha Tripathi vs Pratap Narayan Singh District ... on 2 February, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:17954
 
Court No. - 51
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 545 of 2024
 

 
Applicant :- Anubha Tripathi
 
Opposite Party :- Pratap Narayan Singh District Inspector Of Schools
 
Counsel for Applicant :- Harshit Pathak,Anurag Pathak
 

 
Hon'ble Vikas Budhwar,J.
 

Heard learned counsel for the applicant.

At the very outset Sri Harshit Pathak, learned counsel for the applicant submits that the first contempt application preferred against the order which his being sought to be complied with dated 24.8.2023 passed by this Court in Writ-A No. 13343 of 2023 which required the opposite party to decide claim of the applicant within a period of two months. It is contended that the copy of the order of the writ court has been supplied to the opposite party on 8.9.2023 but till date the order of 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 two months further time to comply with the order dated dated 24.8.2023 passed by this Court in Writ-A No. 13343 of 2023 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 of at this stage.

Order Date :- 2.2.2024

piyush

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter