Citation : 2024 Latest Caselaw 17776 ALL
Judgement Date : 17 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:89298 Court No. - 51 Case :- CONTEMPT APPLICATION (CIVIL) No. - 3510 of 2024 Applicant :- Ashutosh Dubey Opposite Party :- Ashok Nath Tripathi, Dios Counsel for Applicant :- Santosh Kumar Shukla Hon'ble Rohit Ranjan Agarwal,J.
Heard learned counsel for the applicant.
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 order dated 28.03.2022 passed by this Court in Writ Petition No. 4002 of 2022.
It is contended that applicant had approached writ Court through aforesaid writ petition, and on 28.03.2022 an order was passed directing the D.I.O.S. Jaunpur to take appropriate decision on the papers forwarded by the Committee of Management regarding appointment of the applicant on the post of clerk. Copy of the order of writ Court was served upon opposite party on 01.09.2023, but according to the applicant, the said order has not been complied with by the opposite party till date.
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 28.03.2022 passed by this Court in Writ Petition No. 4002 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 of at this stage.
Order Date :- 17.5.2024
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!