Citation : 2024 Latest Caselaw 283 ALL
Judgement Date : 4 January, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:1155 Court No. - 51 Case :- CONTEMPT APPLICATION (CIVIL) No. - 9342 of 2023 Applicant :- Smt. Pavitri Arya Opposite Party :- Anil Kumar Regional Manager U.P.S.R.T.C And Another Counsel for Applicant :- Arvind Kumar Yadav Hon'ble Vikas Budhwar,J.
Heard learned counsel for the applicant.
The present contempt application has been filed under Section 12 of the Contempt of Courts Act alleging non-compliance of the order dated 10.10.2022 passed by this Court in Writ-A No. 15952 of 2022 (Smt. Pavitri Arya Vs. State of U.P. and others).
In paragraphs- 14 and 15 of the application, it has been asserted that the copy of the order of the Writ-Court had been made available to the opposite party on 21.10.2022, relevant documents have been appended at page-46 of the paper-book, 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 two months' further time to comply with the order dated 10.10.2022 passed by this Court in Writ-A No. 15952 of 2022 (Smt. Pavitri Arya Vs. State of U.P. and others) 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 :- 4.1.2024
N.S.Rathour
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!