Citation : 2024 Latest Caselaw 287 ALL
Judgement Date : 4 January, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:1344 Court No. - 51 Case :- CONTEMPT APPLICATION (CIVIL) No. - 9351 of 2023 Applicant :- Shiv Kumar Opposite Party :- Sweta Singh, S.D.M. Counsel for Applicant :- Sunil Kumar Mishra Hon'ble Vikas Budhwar,J.
Heard Sri Sunil Kumar Mishra, learned counsel for the applicant.
On the oral request of learned counsel for the applicant, he is permitted to correct the array of parties in so far as opposite party is concerned.
The present contempt application has been filed under Section 12 of the Contempt of Courts Act alleging non-compliance of the order dated 06.12.2022 passed by this Court in P.I.L. No. 2355 of 2022 (Shiv Kumar and others Vs. State of U.P. and others).
In paragraph-32 and 33 of the contempt application, it has been asserted that the copy of the order of the Writ-Court was made available to the opposite party on 26.12.2022 and its reminders on 15.03.2023 and 02.10.2023, are depicted to have been sent through speed post, but 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 four months' further time to comply with the order dated 06.12.2022 passed by this Court in P.I.L. No. 2355 of 2022 (Shiv Kumar and others 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!