1
cp464.10
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD.
CONTEMPT POETITION NO.464 OF 2010
IN
WRIT PETITION NO.2177 OF 2009.
Rafia Sultana d/o Iqbal Ahemed Khan,
age 42 years, occu. service,
as Asstt. Teacher, Madarse Aamena Urdu,
Primary School, Nanded r/o
H.No.5, Block No.24, Labour Colony,
Nanded. ...PETITIONER.
VERSUS
1. Mohd. Osman s/o Mohd. Ismail,
age major, occu. nil.
r/o c/o Rahim Bhai Engineer,
Parbhani, Tq. & Dist.
Parbhani.
2. The President
Mohd. Osman s/o Mohd. Ismail,
Madarse Noorul Uloom Edu. Society,
Nanded,
c/o Madarse Amina Girl Urdu Primary School,
Makdom Nagar, Nanded,
Tq. & Dist. Nanded.
3 Sow. Salma Begum w/o Sk. Jahur,
age major, occu. service,
r/o c/o Madarse Aamena Urdu Primary School,
Makdom Nagar,
Nanded,
tq. & Dist. Nanded.
4 The Education Officer (Primary),
Zilla Parishad,
Nanded, Tq. & Dist. Nanded. ...RESPONDENTS.
::: Downloaded on - 09/06/2013 17:43:54 :::
2
cp464.10
...
Shri G.R. Syed, Advocate for petitioner.
Shri D.R. Kale, AGP for State.
Shri S.P. Chapalgaonkar, Advocate for R.Nos.1 &
2.
Shri V.S. Panpatte, Adv. for R.No.4.
...
CORAM: S.S. SHINDE,J.
12th September, 2011.
ORAL JUDGMENT:
1.
This contempt petition alleges contempt /
willful disobedience of the order passed by
this Court in Writ Petition no. 2177/2009 on
12th November, 2009. In para 3 of the said
order, the undertaking given by the alleged
contemnor, Mohmmad Osman Mohmmad Ismail is
recorded by this Court.
2. The petitioner herein was appointed on
16th June, 1993 as Assistant Teacher in Madarse
Aamena Urdu Primary School , a primary school
run by the respondent No.2 herein. It is the
case of the petitioner that she was
subsequently promoted as Head Mistress. It is
::: Downloaded on – 09/06/2013 17:43:54 :::
3
cp464.10
further case of the petitioner that on 20th
November, 2007, all of a sudden, the
respondent No.1 issued letter to the
petitioner and informed that, as per the
resolution of the society passed on 19th
November, 2007, she was reduced in rank from
the post of Head Mistress to the post of
Assistant Teacher and, petitioner was directed
to hand over the charge of post of Headmaster
to the respondent No.3.
. On 11th February, 2007, the petitioner
filed appeal u/s 9 of the Maharashtra
Employees of Private Schools (Conditions of
Service) Regulation Act, 1977 (for short,
referred to as “MEPS Act”), before the School
Tribunal at Latur. The School Tribunal
dismissed the said appeal. Aggrieved by said
judgment and order, the petitioner filed Writ
Petition No. 4627/2008 before this Court. By
order dated 08.09.2008, this Court was
pleased to allow the said writ petition and
::: Downloaded on – 09/06/2013 17:43:54 :::
4
cp464.10
remanded the matter back to the School
Tribunal, Latur.
. After remand, the School Tribunal, Latur
allowed the appeal filed by the petitioner
herein on 18.2.2009 and directed the
respondents No.1 and 2 to reinstate the
petitioner herein i.e. appellant therein, on
the post of Head Mistress with continuity of
service from 20.11.2007.
3. Being aggrieved by the judgment and order
passed by the School Tribunal, Latur in Appeal
No.75/2007, the respondents NO.1 and 2 herein
preferred Writ Petition No.2177 of 2009 before
this Court. This Court on 12th November, 2009
issued Rule and continued the interim relief
in terms of prayer clause `C’ of the Petition,
which was granted earlier. While hearing the
above mentioned writ petition, the grievance
was made by the respondent No.4 in the writ
petition i.e. petitioner herein, that she is
::: Downloaded on – 09/06/2013 17:43:54 :::
5
cp464.10
not being paid the salary of Assistant Teacher
also. This Court in para 3 of the order
passed in Writ Petition No.2177 of 2009
recorded the statement of the Advocate
appearing for the alleged contemnor. Para 3
of the said order reads, thus:
“3. Grievance is made by learned Counsel
for respondent NO.4 that she is not being
paid salary as Assistant Teacher also.
Mr. Dhorde, learned Counsel for thepetitioner states that the unpaid amount
of salary would be disbursed within six
weeks from today and the management will
continue to pay to respondent No.4 salaryadmissible to the post of Assistant
teacher.”4. This contempt petition has been filed by
the petitioner since the alleged contemnor
respondent No.1, who is also head of
respondent No.2, did not comply with the
undertaking given before the learned Single
Judge of this Court through his Advocate. The
salary of the petitioner remained unpaid.
Therefore, this contempt petition has been
filed.
::: Downloaded on – 09/06/2013 17:43:55 :::
6cp464.10
5. When this contempt petition was heard on
15th December, 2010, this Court issued notices
to the respondents No.1 and 2, which was made
returnable on 9th February, 2011. Since the
service of notice was awaited, the matter was
adjourned to 17th February, 2011. On
17.02.2011,ig this Court heard
Counsel for the respective parties and passed
the learnedfollowing order :
“The respondent’s Advocate sought
adjournment. Adjournment granted as a lastchance. The respondents shall file
affidavit in respect of compliance of the
order.3. Stand over to 4th March, 2011.”
In spite of this order, no affidavit-in-
reply was filed by the respondents till 4th
March, 2011. The affidavit on behalf of
respondent nos. 1 and 2 came to be filed on
7th March, 2011.
::: Downloaded on – 09/06/2013 17:43:55 :::
7cp464.10
6. From careful reading of the said
affidavit, the sum and substance of the
contention of the alleged contemnor appears to
be that due to unavailability of the necessary
record, and since the record was with the
petitioner, he could not take steps to submit
unpaid salary bills of the petitioner to the
Education officer (Primary), Zilla Parishad,
Nanded.
7. In reply to the affidavit filed by the
alleged contemnor, the petitioner has filed
rejoinder affidavit on 6th April, 2011. On
4th May, 2011, the matter was taken up for
hearing by this Court, on said date this Court
directed the respondents No.1 and 2 to remain
present on the next date of hearing.
Thereafter, presence of the respondent nos. 1
and 2 was never dispensed with.
. On 15th June, 2011, the matter was again
listed for hearing, affidavit on behalf of
::: Downloaded on – 09/06/2013 17:43:55 :::
8
cp464.10respondents No.1 and 2 was tendered across the
Bar, and said was taken on record.
. It was stated in para No.1 of the said
affidavit that the alleged contemnor will
submit bills regarding unpaid salary of the
petitioner within three days from 15.6.2011 to
the
respondent No.4 Education(Primary), Zilla Parishad, Nanded and he will
Officertake necessary steps to get the said amount
disbursed by Respondent No.4 on or before
24.6.2011 and in the event the said amount is
not disbursed before 24.6.2011, he will
deposit the said amount within one week from
24.6.2011 in this Court.
. After perusal of the said affidavit dated
15th June, 2011, this Court by speaking order
adjourned hearing of the contempt petition to
4th July, 2011. However, it appears that the
matter was not taken up for hearing on the
said date and therefore, the learned Counsel
::: Downloaded on – 09/06/2013 17:43:55 :::
9
cp464.10for the petitioner mentioned the matter on 7th
July, 2011 and same was then listed on 11th
July, 2011.
8. On 11th July, 2011, this Court heard the
learned Counsel appearing for the petitioner
and also to the learned Counsel appearing for
the respondents No.1 and 2 at length. This
Court passed the following order:
“1. Heard the learned counsel
appearing for the petitioner and learnedcounsel appearing for respondents No.1
and 2. The learned counsel appearingfor respondents No.1 and 2 submits that,
in spite of his sincere efforts to
impress upon the respondents No.1 and 2
to comply the orders of this Court, theyare not listening him. The learned
counsel further submits that, he prays
discharge from the matter. He has also
sent notice to respondents No.1 and 2 by
registered post A.D., copy of which is
placed on record.2. This Contempt Petition was
heard by this Court on 15.6.2011. The
affidavit was filed on behalf of
respondents No.1 and 2 by one Mr.
Mohammad Osman s/o Mohd. Ismail, stating
therein that he will submit the bills
regarding unpaid amount of salary to the
petitioner within three days from::: Downloaded on – 09/06/2013 17:43:55 :::
10
cp464.1015.6.2011 to the respondent No.4 –
Education Officer (Primary), Zilla
Parishad, Nanded and he will take stepsto get the said amount disbursed by the
respondent No.4 on or before 24.6.2011.
It is further stated in para No.2 of the
said affidavit that, in the event the
said amount is not disbursed before24.6.2011, he will deposit the said
amount within one week from 24.6.2011 in
this Court.It is admitted position that,
no such amount has been deposited in theregistry of this Court. The learned
counsel for the petitioner submits that,
the bills which are submitted by the
respondent to the Education Officer arereturned back by the Education Officer
with remarks that the bills are not in
accordance with the Sixth Pay
Commission.3. This Contempt Petition is filed
alleging disobedience of the order
passed by the learned Single Judge of
this Court on 12.11.2009 in Writ
Petition No.2177/2009. Afterconsidering the grievance of the
petitioner in the said Writ Petition,
and after hearing the respondents, this
Court, in para No.3 of the order dated
12.11.2009, held:“3. Grievance is made by
learned counsel for respondent
No.4 that she is not being
paid salary as Assistant
Teacher also. Mr. Dhorde,
learned counsel for the
petitioner states that the
unpaid amount of salary would
be disbursed within six weeks::: Downloaded on – 09/06/2013 17:43:55 :::
11
cp464.10from today and the management
will continue to pay to
respondent No.4 salaryadmissible to the post of
Assistant Teacher.”4. In spite of assurance given to
this Court in aforesaid Writ Petition by
the respondents No.1 and 2 that the
unpaid amount of salary would be
disbursed within six weeks to thepetitioners from the date of passing of
the order by the learned Single Judge on12.11.2009, no amount towards unpaid
salary was disbursed and that gave rise
to filing this Contempt Petition. As
stated earlier, this Contempt Petitionwas heard by this Court on 15.6.2011
when the respondent No.1 filed affidavit
on behalf of respondents No.1 and 2 on
oath that in case no unpaid salary ispaid to the petitioner before 24.6.2011
by the Education Officer, he willdeposit the amount in the registry of
this Court within a week from 24.6.2011.
As stated earlier, the respondents No.1
and 2 have not complied the statementmade before this Court in the month of
November 2009 or they have not complied
the assurance given to this Court by
filing affidavit. Hence, this is a case
of aggravated contempt. The respondent
Nos.1 and 2 have chosen to remainabsent. Issue non-bailable-warrant to
the respondents No.1 and 2 returnable on
27th July 2011. The Superintendent of
Police, Parbhani to see that the non-
bailable warrant issued by this Court is
executed on the respondents No.1 and 2
and they are produced before this Court
on 27th July 2011 at 10.30 a.m. by the
concerned Police Station Officer.::: Downloaded on – 09/06/2013 17:43:55 :::
12cp464.10
5. However, it will be open
for the respondents No.1 and 2 tofile appropriate application, in
case they deposit entire amount
towards unpaid salary to the
th
petitioner on or before 15 July
2011, to apply for dispensing withtheir presence or for recalling the
order of issuance of non-bailable
warrant if the said warrant is not
already executed on them.”By Superintendent order dated of 11th Police, July, Parbhani 2011, the wasdirected to execute non bailable warrant on
the alleged contemnor and produce him before
this Court. The alleged contemnor chose to
remain absent on 11th July, 2011 and,
therefore, this Court was constrained to issue
non bailable warrants against the respondent
nos.1 and 2. There was also non compliance of
the affidavit given by the alleged contemnor
on 15th June, 2011 and the Advocate for the
contemnor made a statement before this Court
that in spite of his sincere efforts to
impress upon the alleged contemnor to comply
with the orders of this Court, the alleged
::: Downloaded on – 09/06/2013 17:43:55 :::
13
cp464.10contemnor is not listening to him. The learned
Advocate appearing for the alleged contemnor
also prayed for discharge and also made a
statement that notice has been sent to the
alleged contemnor by Regd. Post A.D. for such
discharge from the matter.
9.
In the order dated 11th July, 2011 itself,direction was given to the Superintendent of
Police to produce the respondent nos.1 and 2
i.e. alleged contemnor, on 27th July, 2011 at
10.30 a.m. In pursuance to the said order, it
appears that the Superintendent of Police made
sincere efforts to comply the order/direction
of execution of non bailable warrant on the
alleged contemnor. However, according to the
Superintendent of Police, Parbhani, the
alleged contemnor was absconding and is not
traceable.
. The Superintendent of Police, Parbhani
Smt. Maithali Jha, filed detailed affidavit
::: Downloaded on – 09/06/2013 17:43:55 :::
14
cp464.10on 5th August, 2011. In para 4 of the said
affidavit, it is stated that she had taken
steps for compliance of the order passed by
this Court on 11.07.2011. She formed two
squads consisting of Police Inspector, Police
Sub Inspector and other ten police personal
and specific directions were given to the
squads ig established for
execution of non bailable warrant that they
the purpose ofshould take all efforts and arrest the
respondent No.1 and produce him before this
Court. It further appears that the inquiry
was made with the nearest relatives of the
alleged contemnor on 26.6.2011. However, the
police officers could not get any useful
information from the nearest relatives. One
person namely Sk. Jafar Sk. Chand was also
known to the alleged contemnor and he was
asked to inform the whereabouts of the alleged
contemnor. However, he was not able to tell
the whereabouts of the alleged contemnor.
::: Downloaded on – 09/06/2013 17:43:55 :::
15cp464.10
. It further appears that the police squad
collected information of the mobile phone of
the alleged contemnor and then they tried to
find out the location and whereabouts of the
alleged contemnor. They also inquired with
the staff of Aamena Urdu Primary School school
on 29th July, 2011 and they got some
informationig that the alleged
contact one of the staff members namely
contemnor didMr.
Abdul Hai from his mobile phone. Then the
squad proceeded to find out the location of
the alleged contemnor. It further appears
that the department has taken all the efforts
to trace out the alleged contemnor. However,
they could not succeed in their attempt since
the alleged contemnor was absconding and was
not making himself available to the
jurisdiction of this Court. Further time was
granted to the Superintendent of Police,
Parbhani on 27th July, 2011 till 1st August,
2011. However, further attempt of the police
department to trace out the alleged contemnor
::: Downloaded on – 09/06/2013 17:43:55 :::
16
cp464.10failed.
10. The Superintendent of Police remained
present before this Court on 8th August, 2011.
On her request further time was granted and
matter was kept on 11th August, 2011. On said
date Advocate Mr.P.N. Kalani appeared for the
alleged contemnor and tried to submit that,
the alleged contemnor is ready to deposit some
amount. However, he was unable to tell the
whereabouts of the alleged contemnor and he
showed total ignorance about the whereabouts
of the alleged contemnor.
11. On 25th August, 2011, again the matter was
taken up for hearing and time was granted to
the Superintendent of Police, Parbhani. From
time to time, affidavits and documents are
produced on record showing that the police
authorities have made sincere efforts to
execute non bailable warrant issued by this
Court on Mohd. Osman S/o Mohd. Ismail.
::: Downloaded on – 09/06/2013 17:43:55 :::
17cp464.10
However, their efforts failed because the
respondent alleged contemnor was hiding
himself and was not traceable.
. On 6th September, 2011, the matter was not
on Board because on earlier date of hearing,
same was adjourned to 9th September, 2011.
The learned AGP mentionedbrought to the notice of this Court that,
the matter andthe
police department is successful in arresting
the respondent No.1 Mohd. Osman s/o Mohd.
Ismail – alleged contemnor and he is brought
before this Court. On mentioning by the
learned AGP and also the Advocate for the
petitioner, the matter was taken up at 4.30
p.m. Even, the Advocate for the alleged
contemnor was present. This Court on 6th
September, 2011 passed the following order:
“Not on board. Matter is mentioned
by learned A.G.P., taken on board.2. Learned A.G.P. appearing for
the State makes a statement that, in::: Downloaded on – 09/06/2013 17:43:55 :::
18
cp464.10pursuant to the orders passed by
this Court earlier, respondent No.1
Mohammed Osman s/o Mohd. Ismail isarrested and brought before this
Court by the Police Inspector, Crime
Branch, Parbhani.3. This Court on 11-07-2011
issued N.B.W. to respondent No.1
Mohammed Osman s/o Mohd. Ismail
which was made returnable on
27-07-2011. The Superintendent ofPolice, Parbhani was directed to
execute the N.B.W. on the saidrespondent and to produce him before
this Court on 27-07-2011.. On 27-07-2011 it was reported
by the Superintendent of Police,
Parbhani that respondent Mohammed
Osman s/o Mohd. Ismail is hiding
himself and is not traceable. Byorder dated 27-07-2011 further time
was granted to the Superintendent ofPolice,Parbhani to take appropriate
steps to execute the N.B.W. The
matter was kept on 01-08-2011. On
01-08-2011 again it was reported bythe Superintendent of Police,
Parbhani that, in spite of their
sincere efforts, they were not able
to trace out the respondent. On
01-08-2011 this Court again directedthe Superintendent of Police,
Parbhani to continue search of the
respondent and produce him before
this Court on his arrest. The
matter was adjourned to 08-08-2011.4. On 08-8-2011 also, the
Superintendent of Police, Parbhani
was not able to produce the
respondent before this Court.::: Downloaded on – 09/06/2013 17:43:55 :::
19cp464.10
Therefore, further time was granted.
Matter was kept on 11-08-2011.
Again time was sought by theSuperintendent of Police, Parbhani
for execution of N.B.W. and for
producing the respondent before this
Court. However, Superintendent of
Police, Parbhani even after sincereefforts could not arrest the
respondent, therefore, further time
was granted to Superintendent of
Police, Parbhani to take furtherappropriate steps as permissible
under rules and report this Courtabout such steps taken by filing
affidavit on the adjourned date.
Matter was adjourned to 09-09-2011.5. Today, learned A.G.P.
mentioned the matter and
accordingly, the matter is taken on
board at 4-30 p.m. Learned A.G.P.submits that, in pursuant to the
orders passed by this Court,respondent Mohammed Osman s/o
Mohd. Ismail is arrested and he is
produced before this Court. Since
the Contempt Petition is fixed forhearing on 09-09-2011 and if the
respondent – alleged contemnor is
left free, in that case, he may not
be traceable again. Therefore, in
the aforestated background, thisCourt feel it appropriate that,
till the Contempt Petition is
heard, the respondent Mohammed
Osman s/o Mohd. Ismail is required
to be kept in Harsul Jail,
Aurangabad. Accordingly, it is
ordered that, respondent Mohammed
Osman s/o Mohd. Ismail should be
kept in Harsul Jail, Aurangabad
till 09-09-2011 and he should be::: Downloaded on – 09/06/2013 17:43:55 :::
20
cp464.10produced before this Court on
09-09-2011 at the time of hearing
of the Contempt Petition.”12. The matter was taken up for hearing on 9th
September, 2011. This Court extensively heard
the arguments of the learned Counsel for the
alleged contemnor and since Court time was
over, the matter remained part-heard and,
therefore, it was directed to be listed for
further hearing on 12th September, 2011 at
10.30 a.m. i.e. today. The alleged contemnor
was directed to be taken back to the Central
Prison at Harsool, Aurangabad on 09.09.2011.
On query by this Court to the learned Counsel
for the alleged contemnor that whether he is
ready to give assurance that, if the alleged
contemnor is released, in that case, alleged
contemnor will make himself available on the
next date of hearing. The reply of the learned
Advocate for respondent i.e. alleged contemnor
was that, he cannot give such assurance.
Therefore, this Court directed that the
::: Downloaded on – 09/06/2013 17:43:55 :::
21
cp464.10alleged contemnor should be taken back to
Central Prison, Harsool, with further
direction to produce him before this Court on
12th September, 2011 i.e., today.
Accordingly, the alleged contemnor is produced
before this Court and he is present in the
Court hall.
13. The
learned Counsel appearing for the
respondent nos.1 and 2 i.e. alleged contemnor,
submitted that there are no mitigating
circumstances to the respondent nos. 1 and 2
i.e. alleged contemnor. He is ready to
deposit the amount within two weeks. The
learned Counsel invited my attention to paras
2 and 3 of the affidavit filed by him and
submitted that the alleged contemnor has
tendered sincere apology. The learned Counsel
also invited my attention to paras 6 and 7 of
the affidavit filed by the alleged contemnor
and submitted that the petitioner did not hand
over the charge to respondent No.3 and as a
::: Downloaded on – 09/06/2013 17:43:55 :::
22
cp464.10result, necessary documents to prepare salary
bills were not available with the alleged
contemnor. It is further submitted that the
alleged contemnor was under impression that
respondent No.3 herein is responsible for
preparing the bills. He also invited my
attention to para 9 of the affidavit and other
documents
Education
ig andOfficer
the letterand
addressedsubmitted that,
to thethe
correspondence placed on record would make it
clear that the relevant record / documents
were not in possession of the alleged
contemnor so as to comply with the undertaking
given in the month of November, 2009 and,
therefore, he could not comply with the said
undertaking. The learned Counsel further
invited my attention to the fact that some of
the record was in the custody of the landlord,
the school premises were rented premises and
as a result of non payment of rent to the
original landlord, some of the record was
seized by the landlord and he was not ready to
::: Downloaded on – 09/06/2013 17:43:55 :::
23
cp464.10hand over the same to the management. The
learned Counsel further submitted that the
alleged contemnor is tendering unconditional
apology for running away from the process of
law. He fairly submitted that, the alleged
contemnor is running educational institution
and hopefully, he is also educated and it is
expected from him that he should not run away
from the process of law and the jurisdiction
of this Court. It is further submitted that
it was bounden duty of the alleged contemnor
to submit to the jurisdiction of this Court.
It is further submitted that the alleged
contemnor, due to stringency of funds, tried
to keep away himself from the jurisdiction of
this Court. It is further submitted that the
police department might have incurred expenses
for finding out the alleged contemnor and,
therefore, such expenses can be recovered from
the alleged contemnor. The learned Counsel for
the alleged contemnor fairly submitted that
this is a case of contempt. However, he
::: Downloaded on – 09/06/2013 17:43:55 :::
24
cp464.10submits that for want of funds and since
record was not available for preparing bills,
the alleged contemnor could not take further
steps.
14. The learned counsel for the alleged
contemnor vehemently argued before this Court
that, the respondent will deposit the entire
unpaid salary amount within two weeks.
15. The learned Counsel for the alleged
contemnor submitted that, during the year,
2010, no salary bills were submitted since the
record was not available with the alleged
contemnor. After the record was made
available, he submitted the salary bills of
the petitioner in the month of July, 2011.
. It is further submitted that, the act of
the alleged contemnor to run away from the
jurisdiction of this Court and to go in some
other State cannot be countenanced. However,
::: Downloaded on – 09/06/2013 17:43:55 :::
25
cp464.10there was no intention as such on the part of
the alleged contemnor and he left the State to
collect funds to be deposited towards arrears
of petitioner’s salary. It is further
submitted that there was no intention on the
part of the alleged contemnor to harass the
petitioner. He had knowledge that he has to
submit bills and salary amount will have to be
paid to the petitioner.
. The learned counsel further submits that
the alleged contemnor is not having previous
conviction in any crime and he has also
submitted unconditional apology by filing
affidavit as also orally through Counsel. It
is further submitted that the alleged
contemnor appealing to the mercy jurisdiction
of this Court. The learned Counsel,
therefore, would submit that, the notice may
be discharged and contempt proceedings may be
dropped. At the cost of repetition, he
submits that the alleged contemnor is ready to
::: Downloaded on – 09/06/2013 17:43:55 :::
26
cp464.10deposit the amount towards arrears of unpaid
salary of the petitioner within two weeks.
However, he fairly submits that he cannot
assure this Court that if the alleged
contemnor is released, he will be available to
the further proceedings and will subject to
the jurisdiction of this Court and therefore,
during that period of two weeks, he may be
kept in jail as he is already directed to be
kept in Central Jail, Harsool.
16. The learned Counsel for the petitioner
invited my attention to the order dated 12th
November, 2009 passed by this Court in Writ
Petition No.2177 of 2009 and in particular,
para 3 of the said order. He submits that the
alleged contemnor – respondent No.1 has
committed breach of the undertaking given to
this Court through his Counsel in two ways.
Firstly, he did not deposit the unpaid amount
of salary within six weeks as undertaken by
him and further, the management did not
::: Downloaded on – 09/06/2013 17:43:55 :::
27
cp464.10continue to pay the salary to the petitioner
as admissible to the post of Assistant
Teacher.
17. It is further submitted that in the
present contempt petition, the notices were
issued on 15.12.2010, same were served upon
the alleged contemnor, even then the salary
for the month of January, 2011 to March, 2011
has not been paid to the petitioner. The
learned counsel invited my attention to the
Rejoinder filed by the petitioner at page 89
of the compilation and submitted that in spite
of notice issued in this contempt petition,
the respondent/alleged contemnor has given
threats to the petitioner, that she should
withdraw the contempt petition otherwise she
would face serious consequences. It is further
submitted that the affidavit was filed by
respondent/alleged contemnor on 15.06.2011 and
a statement was made in it that all the
arrears of the petitioner’s unpaid salary will
::: Downloaded on – 09/06/2013 17:43:55 :::
28
cp464.10be paid and bills will be forwarded to the
Education Officer (Primary), Zilla Parishad,
Nanded. However, the said bills were not
submitted as undertaken and for the first time
on 2nd July, 2011, the said bills are
submitted to the Education Officer. Therefore,
according to the counsel for the petitioner,
it also amounts to breach of undertaking given
to this Court. It is further submitted that,
in the said affidavit further assurance was
given to this Court that, in case the
Education Officer (Primary), Zilla Parishad,
Nanded fails to clear the arrears of salary of
the petitioner, in that case, the alleged
contemnor will deposit the amount towards
arrears of unpaid salary. However, the said
undertaking has not been complied with.
Learned counsel further submits that the
Hon’ble Supreme Court in the case of “Rama
Narang V/s Ramesh Narang and another” reported
in “A.I.R. 2007 S.C. 2029” has taken a view
that if there is willful breach of undertaking
::: Downloaded on – 09/06/2013 17:43:55 :::
29
cp464.10given to the Court, the said amounts to
contempt and wilful disobedience of the order
passed by the Court. The learned Counsel also
pressed in to service the reported judgment of
the Supreme Court in the case of “Pallav Sheth
V/s Custodian” reported at ” 2001 DGLS (Soft)
980″ and submitted that the provisions of
Section 20 of the Contempt of Courts Act will
not come in the way of the petitioner, since
the contempt filed by the petitioner is well
within limitation. Therefore, learned counsel
for the petitioner would submit that this
Court may punish the alleged contemnor for
committing contempt and willful disobedience
of the order passed by this Court.
18. The Counsel for the Education Officer
(Primary), Zilla Parishad submits that he is
taking sincere efforts to get the amount
sanctioned and paid to the petitioner. He
submits that he has already submitted the
salary bills of the petitioner to the Director
::: Downloaded on – 09/06/2013 17:43:55 :::
30
cp464.10of Education, (Primary) Maharashtra State,
Pune on 4th August, 2011 and thereafter, the
reminders have also been sent to the concerned
Authority on 20th August and 9th September,
2011. Therefore, the learned counsel for the
Education Officer would submit that he is
taking sincere efforts to get the amount
sanctioned from the higher authorities so that
the payment should be made to the petitioner.
19. I have given due consideration to the
submissions of the Counsel appearing for the
respective parties. Original papers of Writ
Petition no. 2177/2009 were called and same
are made available by Registry for perusal.
The counsel for the respondent/alleged
contemnor was heard at length at 9th
September, 2011. Thereafter today also he has
advanced his submission at length.
20. The respondent no.1/alleged contemnor is
added as respondent no.1 in his personal
::: Downloaded on – 09/06/2013 17:43:55 :::
31
cp464.10capacity and as a respondent no.2 in the
capacity of President of respondent no.2-
Institution.
From perusal of the original proceedings
in Writ Petition no. 2177/2009, it appears
that the respondent/alleged contemnor did file
the said
judgment
and
Writorder
Petitionof the
aggrievedSchool
byTribunal,
theLatur. In said Writ Petition this Court was
pleased to issue Rule and interim relief in
terms of prayer clause `C’. However, so far as
the salary of the petitioner for the post of
Assistant Teacher is concerned, same was not
paid to the petitioner. Therefore, at the time
of hearing of the said Writ Petition, the
grievance was made in respect of said unpaid
salary. In the above background this Court
held in paragraph no.3 of the order dated
12.09.2009 as under :
“Mr. Dhorde, learned Counsel for the
::: Downloaded on – 09/06/2013 17:43:55 :::
32
cp464.10petitioner states that the unpaid
amount of salary would be disbursed
within six weeks from today and themanagement will continue to pay to
respondent No.4 salary admissible to
the post of Assistant teacher.”21. Therefore, reading para no.3 of the order
of this Court in the said Writ Petition, would
make it abundantly clear that the
respondent/alleged contemnor had given solemn
undertaking to this Court through his counsel
Mr. Dhorde that unpaid amount of salary of the
petitioner will be disbursed within six weeks
from 12th November, 2009 to the petitioner,
who was respondent no.4 in the Writ Petition
and also the Management will continue to pay
salary of respondent no.4 petitioner herein.
. It is admitted position that in spite of
solemn undertaking given to this Court the
alleged contemnor has not paid the amount of
unpaid salary to the petitioner within six
weeks from 12.11.2009, or till today, and also
the Management has been failed to pay the
::: Downloaded on – 09/06/2013 17:43:55 :::
33
cp464.10regular salary to the petitioner. Therefore,
there is clear breach of undertaking given to
this Court by the alleged contemnor. It is
also not in dispute that the alleged contemnor
did not file an application either for
extension of time or modification of the said
order, therefore, the net position emerges
that the observations of this Court in para 3
of the order dated 12.11.2009 in Writ Petition
no. 2177/2009 on the basis of solemn
undertaking are still in force. Therefore, the
stand taken by the alleged contemnor that
record was not available, and therefore, he
could not prepare the salary bills is not part
of the undertaking. From reading of the
affidavit in reply filed by the alleged
contemnor, bone of contention appears to be
that necessary record was not available for
preparation of salary bills of the petitioner,
and therefore, the respondent/alleged
contemnor could not submit salary bills to the
Education Officer. Further stand taken in the
::: Downloaded on – 09/06/2013 17:43:55 :::
34
cp464.10affidavit in reply appears to be that, the
alleged contemnor was under bonafide
impression that respondent no.3 is responsible
for unpaid amount of salary. Such stand taken
by the respondent/contemnor is after thought.
The undertaking given by the alleged contemnor
does not mention preparation of any salary
bills
and submitting it toOfficer and get amount sanctioned and then to
the Educationdisburse the said amount to the petitioner.
The stand taken by the respondent that the
record was not available and therefore, he
could not prepare the salary bills and submit
to the Education Officer cannot be
countenanced. It was open for the contemnor to
file application in pending Writ petition
either for modification of the order or
extension of time. However, admittedly, no
such application has been filed by the
contemnor, the order dated 12.11.2009 passed
by this Court in Writ Petition no. 2177/2009
is very much in force and therefore, there is
::: Downloaded on – 09/06/2013 17:43:55 :::
35
cp464.10clear willful disobedience of undertaking
given to this court by the respondent/alleged
contemnor.
22. The second point which requires to be
considered in this Contempt Petition is,
affidavit filed by the alleged contemnor on
15th
June,Proceedings.
2011 The in said the present affidavit Contempt filed byrespondent/alleged contemnor is at page 94 of
the compilation of the Contempt Petition which
reads thus :-
“I,Mohammad Osman S/o. Mohd. Ismail,
Age : 56 years, Occ : Nil, R/o C/oRahim Bhai Engineer, Parbhani, Tq. &
Dist. Parbhani, the President of
Madarse Noorul Uloom Education
Society, Nanded do hereby state on
solemn affirmation as under:-1. I say that, I will submit the
bill regarding unpaid amount of
salary to the petitioner within 3
days from today to the Respondent no.
4-Education Officer (Primary), Zilla
Parishad, Nanded and I will take
steps to get the said amount
disbursed by the Respondent no.4 on
or before 24.06.2011.::: Downloaded on – 09/06/2013 17:43:55 :::
36cp464.10
2. I say that, in the event the
said amount is not disbursed before24.06.2011, I will deposit the said
amount within one week from
24.06.2011 in this Hon’ble High
Court.”23. From perusal of the para no.1 of the said
affidavit reproduced hereinabove, there is
solemn undertaking given by the respondent
that, he
ig will submit the bills regardingunpaid amount of salary within three days from
the date of filing of the affidavit i.e.
15.06.2011, to respondent no.4-Education
Officer (Primary), Zilla Parishad, Nanded. It
is stated in para no.1 that, he will take
steps to get the amount disbursed on or before
24.06.2011 and in the event the said amount is
not disbursed before 24.06.2011, he will
deposit the said amount within one week from
24.06.2011 in this Court.
24. Admittedly till the date the undertaking
given to this Court by filing affidavit on
::: Downloaded on – 09/06/2013 17:43:55 :::
37
cp464.10oath has not been complied with. It is also
relevant to mention that first time respondent
no.1 submitted bills towards unpaid salary of
the petitioner to the Education Officer on 2nd
July, 2011 i.e. after 24.06.2011. As stated
earlier no amount towards unpaid salary or
further salary is paid to the petitioner till
this date.
25. This Court on 6th September, 2011 has
passed the detailed order indicating the
conduct of the contemnor in running away from
the jurisdiction of this Court and not making
available himself in this Contempt Proceeding
on various dates fixed for hearing. The order
dated 6th September, 2011 is already
reproduced hereinabove in para 11 of this
Judgment. The conduct of the respondent nos. 1
and 2/alleged contemnor is totally unreliable,
untrustworthy and unworthy, therefore, he does
not deserve any leniency.
::: Downloaded on – 09/06/2013 17:43:55 :::
38cp464.10
26. Therefore, taking into consideration the
clear breach of undertaking as referred above,
this Court was not left with any option but to
decide this Contempt Petition in presence of
the alleged contemnor/respondent. Therefore,
the non-bailable warrant was issued. However,
the alleged contemnor absconded and did not
make available himself to the jurisdiction of
this Court. The matter was fixed for number of
dates and report is received from the
Superintendent of Police, Parbhani that the
respondent/alleged contemnor is hiding himself
and is not traceable. Even Superintendent of
Police, Parbhani was required to be summoned
by this Court and she remained present before
this Court. However, alleged contemnor not
only absconded but went to another State.
Therefore, when he was produced on 6th
September, 2011, this Court was not sure as to
whether the alleged contemnor if released will
make himself available for further
proceedings.
::: Downloaded on – 09/06/2013 17:43:55 :::
39cp464.10
27. This Court in this contempt petition is
examining the contentions raised by the
petitioners that solemn undertaking given
before this Court is breached/ violated by the
alleged contemnor/ respondent and if this
Court allows to violate/ breach the
public
undertakings and directions, in that case, the
at large would lose faith in the
judicial system and sanctity of giving such
undertakings and passing the orders on the
basis of such undertakings would be of no
avail.
28. The Constitutional Bench of the Supreme
Court, in case of Supreme Court Bar
Association Vs. Union of India & anr. [ (1998)
4 SCC 409 ], in para 42 held :
“42. The contempt of court is a
special jurisdiction to be
exercised sparingly and with
caution whenever an act adversely
affects the administration of::: Downloaded on – 09/06/2013 17:43:55 :::
40
cp464.10justice or which tends to impede
its course or tends to shake
public confidence in the judicialinstitutions. This jurisdiction
may also be exercised when the act
complained of adversely affects
the majesty of law or dignity of
the courts. The purpose ofcontempt jurisdiction is to uphold
the majesty and dignity of the
courts of law. It is an unusual
type of jurisdiction combining“the jury, the judge and the
hangman” and it is so because thecourt is not adjudicating upon any
claim between litigating parties.
This jurisdiction is not exercised
to protect the dignity of anindividual judge but to protect
the administration of justice from
being maligned. In the general
interest of the community it isimperative that the authority of
courts should not be imperilledand there should be no
unjustifiable interference in the
administration of justice. It is
a matter between the court and thecontemnor and third parties cannot
intervene. It is exercised in a
summary manner in aid of the
administration of justice, the
majesty of law and the dignity of
the courts. No such act can bepermitted which may have the
tendency to shake the public
confidence in the fairness and
impartiality of the administration
of justice.”29. Therefore, if the majesty of the law is to
::: Downloaded on – 09/06/2013 17:43:55 :::
41
cp464.10be upheld and if the confidence of the common
people in the judiciary is to be maintained,
in that case, the person who gives undertaking
before this Court and subsequently does not
follow the said undertaking even after one and
half year from giving such undertaking,
deserves to be punished. Not only this but in
present Contempt Petition the respondent has
filed affidavit on 15.06.2011 thereby stating
on oath that, he will submit unpaid salary
bills of the petitioner to the Education
Officer within three days and he will take
steps to get the said amount disbursed by the
respondent no.4 on or before 24.06.2011 and in
case, the amount is not disbursed before
24.06.2011, he will deposit the said amount
within one week from 24.06.2011 in this Court.
30. In the present contempt proceedings, this
Court is mainly concerned with maintaining the
majesty of law and public confidence in
judiciary. If the act of the respondent/
::: Downloaded on – 09/06/2013 17:43:55 :::
42
cp464.10alleged contemnor to file undertaking and then
to breach it and further to file affidavits
before this Court, thereby giving assurance to
disburse the unpaid salary within one week
from 24.06.2011, to the petitioner, and not
complying with the said statement on oath till
date, if tolerated and allowed to continue,
certainlyig the public confidence
judicial institution will be shaken and the
in thelitigants will tempt to violate/ breach the
orders/ undertaking given before the Court.
31. In the present case, there is breach of
undertaking given by the respondent-alleged
contemnor through his Counsel on 12th
November, 2009 in Writ Petition No. 2177/2009.
The alleged contemnor did not pay unpaid
amount of salary or disbursed the same within
six weeks to the petitioner from 12th
November, 2009. Secondly, the assurance given
that the Management will continue to pay the
respondent no.4 i.e. the present petitioner
::: Downloaded on – 09/06/2013 17:43:55 :::
43
cp464.10the salary admissible to the post of assistant
teacher is also not complied with. Admittedly,
as on today, the undertaking given to this
Court on 12th November, 2009 in Writ Petition
no. 2177/2009 as reflected in para no.3 of the
said order, has not been complied with by the
respondent/alleged contemnor.
32. Secondly, the undertaking given to this
Court by way of affidavit on 15th June, 2011
has not been complied with by the allegedly
contemnor/ respondent. Thirdly, the
respondent/alleged contemnor, after issuance
of non-bailable warrant on 11th August, 2011
absconded and did not make available for
himself and ran away from the process of law
and ultimately, did not subject to
jurisdiction of this Court for the various
dates fixed for hearing from 11.07.2011 to
06.09.2011. This Court was constrained to
direct the Superintendent of Police, Parbhani
to continue search of the respondent/alleged
::: Downloaded on – 09/06/2013 17:43:55 :::
44
cp464.10contemnor and produce him before this Court.
Therefore, this Court is of the considered
view that, this is a case of clear breach and
willful disobedience of undertakings given to
this Court and further violation of the orders
passed by this Court on the basis of such
undertakings given by the respondent/ alleged
contemnor before this Court. The situation is
aggravated by the respondent/ alleged
contemnor himself by not making himself
available for various dates fixed for hearing
of the Writ Petition. The respondent has shown
total disrespect and disregard to the judicial
process and also to the process of law.
33. The respondent/alleged contemnor had tried
to protract and prolong hearing of the
contempt petition by not making available
himself when the Petition was fixed for
hearing. He has not obeyed the orders passed
by this Court, rather tried to prolong the
hearing of the Contempt Petition. The said
::: Downloaded on – 09/06/2013 17:43:55 :::
45
cp464.10conduct of the alleged contemnor/ respondent
can not be countenanced and same deserves to
be dealt with rigorously.
34. However, the case in hand falls under
Civil Contempt as defined under Section 2(b)
of the Contempt of Courts Act, which reads
thus :
Section 2(b) : “civil contempt” means
wilful disobedience to any judgment,
decree, direction, order, writ or
other process of a Court or wilfulbreach of an undertaking given to a
Court;35. The reading of Section 2(b) of the
Contempt of Courts Act, 1971 makes it clear
that civil contempt means wilful disobedience
to any judgment, decree, direction, order,
writ or other process of a Court or wilful
breach of an undertaking given to a Court. The
wilful disobedience has not been defined in
the Contempt of Courts Act. The Hon’ble
Supreme Court in the case of “All India Anna
::: Downloaded on – 09/06/2013 17:43:55 :::
46
cp464.10Dravida Munnetra Kazhagam V/s L.K. Tripathi”
reported in ” (2009) 5 S.C.C. 417″ from para
53 to 64 had discussed about what is mean by
`wilful disobedience.’ The Hon’ble Supreme
Court has referred to various earlier
judgments and dictionary meaning and explained
about the wilful disobedience. The paragraph
nos. 53 ig to 64
reproduced herein below :
of the said judgment is "53. We have considered the submissions/arguments of learnedcounsel for the parties. Section 2(b)
and (c) of the 1971 Act which definecivil and criminal contempt read as
under:“2(b) `civil contempt’ means wilful
disobedience to any judgment, decree,direction, order, writ or other
process of a court or wilful breach
of an undertaking given to a court;(c) `criminal contempt’ means the
publication (whether by words, spokenor written, or by signs, or by
visible representations, or
otherwise) of any matter or the doing
of any other act whatsoever which-(i) scandalises or tends to
scandalise, or lowers or tends to
lower the authority of, any court ;
or(ii) prejudices, or interferes or
::: Downloaded on – 09/06/2013 17:43:55 :::
47
cp464.10tends to interfere with, the due
course of any judicial proceeding; or
(iii) interferes or tends to
interfere with, or obstructs or tends
to obstruct, the administration of
justice in any other manner,”54. An analysis of Section 2(b) of
the 1971 Act shows that willful
disobedience to any judgment, decree,
direction, order, writ or otherprocess of a court or willful breach
of an undertaking given to a courtconstitutes civil contempt. If this
definition is read with Article 129
of the Constitution of India, itbecomes clear that being a Court of
record, this Court can punish a
person for civil contempt if it is
found that he has willfully disobeyed
any judgment etc. or violatedundertaking given to the Court.
55. The term `wilful’ (willfull) has
not been defined in the 1971 Act.
Therefore, it will be useful tonotice dictionary meaning of the said
term. As per The New Oxford
Illustrated Dictionary (1980
Edition),the term “wilful” means
“asserting or disposed to assert
one’s own will against instruction,persuasion, etc.; obstinately self-
willed; deliberate, intentional,
showing perversity or self-will”.56. According to Black’s Law
Dictionary, (8th Edition)- “Wilful”
means “[v]oluntary and intentional,
but not necessarily malicious” and
“wilfulness” means::: Downloaded on – 09/06/2013 17:43:55 :::
48
cp464.10“1. The fact or quality of
acting purposely or by design;
deliberateness;intention; willfulnessdoes not necessarily imply malice,
but it involves more than just
knowledge.2. The voluntary, intentional
violation or disregard of a known
legal duty.”57. As per Stroud’s Judicial
Dictionary, Vol.5 (4th Edition),
“wilful disobedience” means;
ig “(1) The willful disobedience of
a SEAMAN or apprentice is `wilfully
disobeying any lawful command DURINGengagement’: `There may be many cases
in which DESERTION, or ABSENCE
without leave, would not amount to
willful disobedience, and in these
cases the seaman would only be liableto the lesser penalty. Where,
however, the seaman deserts or isintentionally absent without leave
after the time at which he has been
lawfully ordered to be on board, his
desertion or absence may amount to“wilful disobedience,” and,
consequently, that he would be liable
to imprisonment. The words “during
the engagement” seem to suggest that
the contract between the employer andthe employed should be taken into
account, and that if, having regard
to that contract, the order was one
which the employed was bound to obey,
his disobedience might be dealt with
under clause (d)’;”58. In Shorter Oxford English
Dictionary, the term “willful” has::: Downloaded on – 09/06/2013 17:43:55 :::
49
cp464.10been defined as:
“1. Asserting or disposed to
assert one’s own will againstpersuasion, instruction, or command;
governed by will without regard to
reason; obstinately self-willed or
perverse.2. Willing; consenting; ready to
comply with a request, desire, or
requirement – 1598.3. proceeding from the will;
done or suffered of one’s own free
will or choice; voluntary – 1687.
ig 4. Done on purpose or wittingly;
purposed, deliberate, intentional.
(Chiefly, now always, in bad sense ofa blameworthy action; freq. implying
`perverse, obstinate’.)”59. In Ashok Paper Kamgar Union v.
Dharam Godha and others [(2003) 11
SCC 1], this Court was called upon todecide whether the respondents i.e.
Shri Dharam Godha, Chairman, Nouveau
Capital & Finance Ltd.; Shri S.
Jagadeesan, Joint Secretary, Ministryof Industry, Department of Industrial
Policy and Promotion, Government of
India; Shri G.S. Kang, Secretary,
Department of Industries, Government
of Bihar; Shri S.N. Khan, Chairmanand Managing Director and Shri R.P.
Chabra, Chief General Manager,
Rehabilitation Finance Department,
Industrial Development Bank of India
were guilty of contempt.60. The facts of Dharam Godha case
were that by an order dated 8.7.1996,
this Court approved the proposal made::: Downloaded on – 09/06/2013 17:43:55 :::
50
cp464.10by the Government of India for take
over of M/s. Ashok Paper Mills by
M/s. Nouveau Capital and Finance Ltd.and disposed of the writ petition
filed by Ashok Paper Kamgar Union.
Later on, by an order dated 1.5.1997,
all concerned were directed to
participate in implementation of thescheme and the Finance Secretary,
Ministry of Finance, Government of
India was directed to ensure that the
legal requirements are fulfilled andthe mill is rehabilitated and both
Phases I and II of the Scheme aregiven effect to. Two more orders were
passed by the court in the matter on
31.7.2000 and 1.9.2000. The
petitioner alleged that therespondents have failed to comply
with the directions given by the
Court for implementation of the
Scheme and, therefore, they areliable for contempt of court.
61. This court in Dharam Godha
took cognizance of the fact that M/s.
Nouveau Capital & Finance Ltd., had
failed to pay the consideration ofRs.6 crores; that IDBI had disbursed
term loan of Rs.15 crores towards
Phase I of revival Scheme; that the
Department of Industrial Policy and
Promotion, Ministry of Commerce andIndustry, Government of India in
cooperation with the Department of
Banking obtained sanction for
additional term loan of Rs.11 crores
from IDBI and a working capital of
Rs.9.25 crores from United Bank of
India; that NCFL had invested Rs.20
crores towards promotion contribution
which was much more than amount
contemplated in Phase I of the Scheme::: Downloaded on – 09/06/2013 17:43:55 :::
51
cp464.10and held that respondents cannot be
held guilty of contempt.
62. Para 17 of the judgment which
contains discussion on the subject
reads as under: (Dharam Godha case,
SCC pp.14-15)“17. Section 2(b) of the
Contempt of Courts Act defines
`civil contempt’; and it meanswilful disobedience to any
ig judgment, decree, direction,
order, writ or other process of
a court or wilful breach of
undertaking given to a court.`Wilful' means an act or omission which is done voluntarily and intentionallyand with the specific intent to
do something the law forbids orwith the specific intent to fail
to do something the law requiresto be done, that is to say, with
bad purpose either to disobey or
to disregard the law. It
signifies a deliberate actiondone with evil intent or with a
bad motive or purpose.Therefore, in order to
constitute contempt the order of
the court must be of such anature which is capable of
execution by the person charged
in normal circumstances. It
should not require any
extraordinary effort nor should
be dependent, either wholly or
in part, upon any act or
omission of a third party for
its compliance. This has to be
judged having regard to the::: Downloaded on – 09/06/2013 17:43:55 :::
52
cp464.10facts and circumstances of each
case. The facts mentioned above
show that none of therespondents to the petition can
be held to be directly
responsible if the Scheme which
had been formulated by the
Government of India on 28-6-1996and had been approved by this
Court by the order dated
8-7-1996 could not be
implemented in letter and spiritas many factors have contributed
to the same. The reasons given
ig for non-inclusion of
Umadhar Prasad Singh in signing
of the agreement appear to be
Shriquite plausible. NCFL has
undoubtedly not discharged its
liability of making payment of
its entire liability of Rs.6
crores. However, it has come outwith a case that some additional
expenditure has been incurred inrunning the unit. It is not
possible to get the complete
financial picture only on the
basis of the affidavits filed inthe present petition. On the
material on record, therefore,
it is not possible to hold that
the charge of having committed
contempt of court on account of
alleged non- compliance with theorders passed by this Court on
8-7-1996, 1-5-1997 and 31-7-2000
has been established against any
one of the respondents.”(emphasis added).
63. In DDA v. Skipper Construction
[(1995) 3 SCC 507], this Court::: Downloaded on – 09/06/2013 17:43:55 :::
53
cp464.10highlighted the distinction between
the civil and criminal contempt in
the following words:- (SCC p-517,paras 43-44)
“43. Civil contempt is defined
under Section 2(b) of the Act.Thus, any wilful disobedience to
the order of the court to do or
abstain from doing any act is
prima facie a civil contempt.Civil contempt arises where the
power of the court is invoked
ig and exercised to enforce
obedience to orders of the
court.44. On the contrary, criminal
contempts are criminal in
nature. It may include outrages
on the Judges in open court,
defiant disobedience to theJudges in court, libels on
Judges or courts or interferingwith the courts of justice or
any act which tends to prejudice
the courts of justice.”64 In Kapildeo Prasad Sah and
others v. State of Bihar and others
[(1999) 7 SCC 569], the Court
outlined the object of its contempt
jurisdiction in the following words:(SCC pp-573-74, paras 9 & 11)
“9. For holding the respondents
to have committed contempt,
civil contempt at that, it has
to be shown that there has been
wilful disobedience of the
judgment or order of the court.
Power to punish for contempt is::: Downloaded on – 09/06/2013 17:43:55 :::
54
cp464.10to be resorted to when there is
clear violation of the court’s
order. Since notice of contemptand punishment for contempt is
of far-reaching consequence,
these powers should be invoked
only when a clear case of wilful
disobedience of the court’sorder has been made out. Whether
disobedience is wilful in a
particular case depends on the
facts and circumstances of thatcase. Judicial orders are to be
properly understood and complied
ig with. Even
carelessness
negligence
can amount
disobedience particularly when
and
tothe attention of the person is
drawn to the court’s orders and
its implications. Disobedience
of the court’s order strikes at
the very root of the rule of lawon which our system of
governance is based. Power topunish for contempt is necessary
for the maintenance of effective
legal system. It is exercised to
prevent perversion of the courseof justice.
11. No person can defy the
court’s order. Wilful would
exclude casual, accidental, bonafide or unintentional acts or
genuine inability to comply with
the terms of the order. A
petitioner who complains breach
of the court’s order must allege
deliberate or contumacious
disobedience of the court’s
order.”::: Downloaded on – 09/06/2013 17:43:55 :::
55cp464.10
36. The Supreme Court in the case of “Rama
Narang (5) V/s Ramesh Narang and another”
reported in “(2009) 16 S.C.C. 126”, after
critical analysis of the decided cases of the
Supreme Court held that, the wilful breach of
an undertaking given to the court amounts to
contempt of court under Section 2(b) of the
Contempt of Courts Act, 1971. The dictionary
meaning of the word undertaking and order, the
earlier judgments of the Supreme Court on
subject are discussed from para no. 35 to 47
of the said judgment. The paragraph nos. 35 to
47 of the said judgment are reproduced herein
below :
“35. Black’s Law Dictionary, 5th
Edn. defines “undertaking” in the
following words:“A Promise, engagement, or
stipulation. An engagement by
one of the parties to a contract
to the other, as distinguished
from the mutual engagement of
the parties to each other. It
does not necessarily imply a
consideration. In a somewhat
special sense, a promise given
in the course of legal::: Downloaded on – 09/06/2013 17:43:55 :::
56
cp464.10proceedings by a party or his
counsel, generally as a
condition to obtaining someconcession from the Court or the
opposite party. A promise or
security in any form.”
36. Osborn’s Concise Law Dictionary,
10th Edn. defines “undertaking” in
the following words:
“A promise, especially a promise
in the course of legal
ig proceedings by a party or his
counsel, which may be enforced
by attachment or otherwise in
the same manner as aninjunction.”
37. In M. v. Home Office (1992) 4
All ER 97 at p.132g, the expression
“undertaking” has been dealt with in
the following manner:
“[I]f a party, or solicitors or
counsel on his behalf, so act as
to convey to the court the firm
conviction that an undertakingis being given, that party will
be bound and it will be no
answer that he did not think
that he was giving it or that he
was misunderstood.”
38. In re Hudson [1966] Ch. 209 the
English Court observed as under:(All
ER pp.112 I-113 A)
“An undertaking to the court
confers no personal right or
remedy on any other party. The
::: Downloaded on – 09/06/2013 17:43:56 :::
57
cp464.10
only sanctions for breach are
imprisonment for contempt,
sequestration or a fine.”
39. Similarly, in Shoreham-by-Sea
U.D.C. v. Dolphin Canadian Proteins
Ltd., (1972) 71 L.G.R. 261, the Court
observed as under:
“Failure to comply with an
undertaking to abate a nuisancemay be visited with a
ig substantial fine.”
40. The Division Bench of the Bombay
High Court in Bajranglal Gangadhar
Khemka v. Kapurchand Ltd. reported in
AIR 1950 Bombay 336 had an occasion
to deal with similar facts. Chagla,
C.J., speaking for the Court,
observed as under: (AIR p.337, para
4)
“4. We are not prepared to
accept a position which seems to
us contrary to the long practice
that has been established in
this Court, and, apparently,
also in England. There is no
reason why even in a consent
decree a party may not give an
undertaking to the Court.
Although the Court may be bound
to record a compromise, still,
when the Court passes a decree,
it puts its imprimatur upon
those terms and makes the terms
a rule of the Court; and it
would be open to the Court,
before it did so, to accept an
undertaking given by a party to
the Court. Therefore, there is
::: Downloaded on – 09/06/2013 17:43:56 :::
58
cp464.10
nothing contrary to any
provision of the law whereby an
undertaking cannot be given by a
party to the Court in the
consent decree, which
undertaking can be enforced by
proper committal proceedings.”
41. In Noorali Babul Thanewala v.
K.M.M. Shetty reported in (1990) 1
SCC 259, a tenant committed breach of
undertaking given by him to the
Supreme Court to deliver vacant
possession of certain premises. The
Supreme Court held the tenant guilty
of contempt. Hon’ble V. Ramaswami,
J., delivering the judgment observed:
(SCC pp-265-66 para 11)
“11. When a court accepts an
undertaking given by one of the
parties and passes orders based
on such undertaking, the order
amounts in substance to an
injunction restraining that
party from acting in breach
thereof. The breach of an
undertaking given to the Court
by or on behalf of a party to a
civil proceedings is, therefore,
regarded as tantamount to a
breach of injunction although
the remedies were not always
identical. For the purpose of
enforcing an undertaking that
undertaking is treated as an
order so that an undertaking, if
broken, would involve the same
consequences on the persons
breaking that undertaking as
would their disobedience to an
order for an injunction. It is
settled law that breach of an
::: Downloaded on – 09/06/2013 17:43:56 :::
59
cp464.10
injunction or breach of an
undertaking given to a court by
a person in a civil proceeding
on the faith of which the court
sanctions a particular course of
action is misconduct amounting
to contempt.”
42. In Mohd. Aslam v. Union of India
reported in (1994) 6 SCC 442, this
Court dealt with the contempt
proceedings raising the issues as to
the amenability of the State and of
its
ig Ministers for failure of
obedience to the judicial
pronouncements. In this case, the
Chief Minister of Uttar Pradesh had
made a statement before National
Integration Council that the
Government of Uttar Pradesh will hold
itself fully responsible for the
protection of the Ram Janma Bhumi-
Babri Masjid structures. Upon this
statement of the Chief Minister, this
Court had passed an order. However,
in the contempt proceedings it was
alleged that the orders passed on the
basis of the statements made have
been deliberately and wilfully
flouted and disobeyed by the State of
Uttar Pradesh. While dealing with the
expression “undertaking”, this Court
observed as under: (SCC p-453, para
22)
“The Chief Minister having given
a solemn assurance to the
National Integration Council and
permitted the terms of that
assurance to be incorporated as
his own undertaking to this
court and allowed an order to be
passed in those terms cannot
::: Downloaded on – 09/06/2013 17:43:56 :::
60
cp464.10
absolve himself of the
responsibility unless he placed
before the Court sufficient
material which would justify
that he had taken all reasonable
steps and precautions to prevent
the occurrence.”
43. In Rita Markandey v. Surjit
Singh Arora reported in (1996) 6 SCC
14, this Court came to the conclusion
that even if the parties have not
filed an undertaking before the
Court, but if the Court is induced to
sanction a particular course of
action or inaction on the basis of
the representation of such a party
and the court ultimately finds that
the party never intended to act on
such representation or such
representation was false, even then
the party would be guilty of
committing contempt of court. The
Court observed as under: (SCC p-20,
para 12).
“12. Law is well settled that if
any party gives an undertaking
to the Court to vacate the
premises from which he is liable
to be evicted under the orders
of the Court and there is aclear and deliberate breach
thereof it amounts to civil
contempt but since, in the
present case, the respondent did
not file any undertaking as
envisaged in the order of this
Court the question of his being
punished for breach thereof does
not arise. However, in our
considered view even in a case::: Downloaded on – 09/06/2013 17:43:56 :::
61
cp464.10where no such undertaking is
given, a party to a litigation
may be held liable for suchcontempt if the Court is induced
to sanction a particular course
of action or inaction on the
basis of the representation of
such a party and the Courtultimately finds that the party
never intended to act on such
representation or such
representation was false.”
44. In
ig K.C.G. Verghese v. K.T.
Rajendran reported in (2003) 2 SCC
492, this Court dealt with the
“undertaking” in contempt proceedings
arising out of eviction proceedings.
This Court held that when at the time
of giving the undertaking, the tenant
did not indicate that he was in
possession of a part of the premises
and not the other portion nor was
such a stand taken in any of the
pleadings before the High Court or
rent controller, the order of
eviction passed against the tenant is
equally binding upon the occupant of
the other portion.
45. This Court again had occasion to
deal with a case in Bank of Baroda v.
Sadruddin Hasan Daya reported in
(2004) 1 SCC 360. In that case, the
Court clearly observed as under:(SCC
p-361g).
“The wilful breach of an
undertaking given to a court
amounts to `civil contempt’
within the meaning of Section
::: Downloaded on – 09/06/2013 17:43:56 :::
62
cp464.10
2(b) of the Contempt of Courts
Act. The respondents having
committed breach of the
undertaking given to the Supreme
Court in the consent terms they
are clearly liable for having
committed contempt of court.”
46. The respondents placed reliance
on Babu Ram Gupta v. Sudhir Bhasin
reported in (1980) 3 SCC 47. In this
case admittedly no application,
affidavit or any undertaking were
given by the appellant. Therefore,
this case is of no assistance to the
respondents. In this case, the Court
observed that:(SCC p-53, para 10).
“[E]ven the consent order does
not incorporate expressly or
clearly that any such
undertaking had been giveneither by the appellant or by
his lawyer before the Court thathe would handover possession of
the property to the receiver. In
the absence of any express
undertaking given by theappellant or any undertaking
incorporated in the order
impugned, it will be difficult
to hold that the appellant
wilfully disobeyed or committed
breach of such an undertaking”.
The Court even in this case observed
that: (SCC p-53, para 10)
“In fact, the reason why a
breach of clear undertaking
given to the court amounts to
contempt of court is that the
::: Downloaded on – 09/06/2013 17:43:56 :::
63
cp464.10
contemnor by making a false
representation to the court
obtains a benefit for himself
and if he fails to honour the
undertaking, he plays a serious
fraud on the court itself and
thereby obstructs the course of
justice and brings into
disrepute the judicial
institution.” (emphasis in
original).
47. The critical analysis of the
decided cases of this Court clearly
leads to the conclusion that wilful
breach of an undertaking given to the
Court amounts to contempt of court
under Section 2(b) of the Act.”
37. Therefore, viewed from any angle the
respondent/ alleged contemnor inspite of
undertaking given to this Court on 12th
November, 2009 in Writ Petition no. 2177/2009
and also inspite of directions in para no.3 of
the order of this Court in said Writ Petition,
and also inspite of the undertaking given by
way of filing Affidavit on oath on 15th June,
2011 has not disbursed/ paid the unpaid salary
of the petitioner. The Management i.e.
respondent no.2, did not continue to pay the
::: Downloaded on – 09/06/2013 17:43:56 :::
64
cp464.10
regular salary to the petitioner as an
Assistant Teacher in spite of solemn
undertaking given to this Court. Therefore,
the alleged contemnor/ respondent has
committed breach of undertakings given to this
Court and wilfully disobeyed the orders passed
by this Court on 12th November, 2009 in Writ
2011 in
Petition no. 2177/2009 and also on 15th June,
the present Contempt Petition,
therefore, the respondent/ alleged contemnor-
Mohd. Osman S/o Mohd. Ismail is liable to be
punished under the provisions of the Contempt
of Courts Act, 1971 and Article 215 of the
Constitution of India. His conduct in not
making himself available for the process of
law and jurisdiction of this Court and
absconding, makes him further unworthy, and
leads to such situation that, he can not be
shown leniency.
38. Though, it is vehemently argued by the
counsel for the respondent that, the
::: Downloaded on – 09/06/2013 17:43:56 :::
65
cp464.10
respondent has tendered unconditional apology
in the affidavit in reply filed in this
contempt proceedings and also had orally
tendered the unconditional apology, in the
facts of this case, it is not possible to
accept such apology.
Jaikwal
39. The Supreme Court in the case of
V/s State of U.P.” reported
“L.D.
in
“A.I.R. 1984 S.C. 1374” held that, “we are
sorry to say we cannot subscribe to the “slap-
say-sorry and forget” school of thought in
administration of contempt jurisprudence.
Saying “sorry” does not make the slapper taken
the slap smart less upon the said hypocritical
word being uttered. Apology shall not be paper
apology and expression of sorrow should come
from the heart and not from the pen. For it is
one thing to “say” sorry-it is another to
“feel” sorry”.
40. Therefore, in my opinion, in the facts of
::: Downloaded on – 09/06/2013 17:43:56 :::
66
cp464.10
this case, no such apology can be accepted.
Therefore, at this stage, the learned counsel
appearing for the respondent/alleged contemnor
is called upon to address this Court on the
point of sentence.
41. The learned counsel appearing for the
respondent once again submits that the alleged
contemnor is praying for mercy jurisdiction of
this Court. He further submits that respondent
is suffering from blood pressure and the
respondent will try to comply with the
affidavit filed on 15.06.2011.
42. It is not possible for this Court to
accept the submissions of the learned counsel
for the respondent. The learned Counsel for
the respondent is not sure that if the
respondent is left free and in case such
amount as assured by him is not deposited
within two weeks, in that case respondent will
make himself available for compliance of the
::: Downloaded on – 09/06/2013 17:43:56 :::
67
cp464.10
order of this Court. Therefore, in my
considered view in the facts of this case, the
respondent who has breached two undertakings
and also ran away from the process of law,
would not make himself available for complying
the orders passed in this Contempt Petition.
43. In case of Pritam Pal Vs. High Court of
Madhya Pradesh, Jabalpur through Registrar [ 1993
Supp (1) SCC 529 ], the Hon’ble Supreme Court
held :
“The power conferred upon the
Supreme Court and the High Court,
being Courts of record underArticles 129 and 215 of the
Constitution respectively is an
inherent power under which it can
deal with contempt of itself. The
jurisdiction vested is a special onenot derived from any other statute
but derived only from Articles 129
and 215. Therefore the
constitutionally vested right cannot
be either abridged, abrogated or cutdown, by any legislation including
the Contempt of Courts Act.
Therefore, the submission of the
contemnor that the impugned order is
vitiated on the ground of procedural
irregularities and that Article 215
is to be read in conjunction with
the provisions of Sections 15 and 17
of the Act of 1971, cannot be
countenanced. Nor can they be
controlled or limited by any statute::: Downloaded on – 09/06/2013 17:43:56 :::
68
cp464.10or by any provision of the Code of
Criminal Procedure or any Rules.
The caution that has to be observed
in exercising this inherent power bysummary procedure is that the power
should be used sparingly, that the
procedure to be followed should be
fair and that the contemnor shouldbe made aware of the charge against
him and given a reasonable
opportunity to defend himself.
The Hon’ble Supreme Court further
held :
“An intention to interfere with the proper
administration of justice is not an
essential ingredient of the offence of
contempt of Court and it is enough if the
action complained of is inherently likely soto interfere.”
The Hon’ble Supreme Court further held in para 60 :
“60. The maxim “salus populi suprema lex”,
that is “the welfare of the people is the
supreme law” adequately enunciates the idea
of law. This can be achieved only when
justice is administered lawfully, judicially,
without fear or favour and without being
hampered and thwarted, and this cannot beeffective unless respect for it is fostered and
maintained.”
44. Before I pass the appropriate order in
respect of sentence to be imposed upon the
::: Downloaded on – 09/06/2013 17:43:56 :::
69
cp464.10
respondent/alleged contemnor, it will be
worthy to refer to the judgment of the Hon’ble
Supreme Court in the case of Hira Lal Dixit
Vs. State of Uttar Pradesh [ AIR 1954 SC
743 ], where the Supreme Court held, “The
summary jurisdiction exercised by superior
Courts in punishing contempt of their
authority exists for the purpose of preventing
interference with the course of justice and
for maintaining the authority of law as is
administered in the Court and thereby
affording protection to public interest in the
purity of the administration of justice. This
is certainly an extraordinary power which must
be sparingly exercised but where the public
interest demands it, the Court will not shrink
from exercising it and imposing punishment
even by way of imprisonment, in cases where a
mere fine may not be adequate.” Yet, in
another case of David Jude Vs. Hannath Grace
Jude & ors., reported in [ (2002) 10 SCC
760 ], the Hon’ble Supreme Court has
::: Downloaded on – 09/06/2013 17:43:56 :::
70
cp464.10
considered the effect of breach of undertaking
and in the facts of that case, the Supreme
court found that, accepting mere apology of
the alleged contemnor is of no avail.
45. Yet, in another case of J. Vasudevan Vs.
T.R. Dhananjaya [ (1995) 6 SCC 249 ], the
Hon’ble Supreme Court, in para 14, held:
“14. Coming to the mercy
jurisdiction, let it be first
stated that while awarding
sentence on a contemnor the Court
does so to uphold the majesty of
law, and not with any idea of
vindicating the prestige of the
Court or to uphold its dignity.
It is really to see that
unflinching faith of the people in
the courts remains intact. But,
if the order of even the highest
Court of the land is allowed to be
wilfully disobeyed and a person
found guilty of contempt is let
off by remitting sentence on plea
of mercy, that would send wrong
signals to everybody in the
country. It has been a sad
experience that due regard is not
always shown even to the order of
the highest Court of the country.
Now, if such orders are disobeyed,
the effect would be that people
would lose faith in the system of
::: Downloaded on – 09/06/2013 17:43:56 :::
71
cp464.10
administration of justice and
would desist from approaching the
Court, by spending time, money and
energy to fight their legal
battle. If in such a situation
mercy is shown, the effect would
be that people would not knock the
door of the courts to seek
justice, but would settle score on
the streets, where muscle power
and money power would win, and the
weak and the meek would suffer.
That would be a death-knell to the
rule of law and social justice
would receive a fatal blow. This
Court cannot be a party to it and,
harsh though it may look, it is
duty-bound to award proper
punishment to uphold the rule of
law, how so high a person may be.
It may be stated, an IAS officer
is of no consequence, so far as
the sentence is concerned. We
would indeed think that if a high
officer indulges in an act of
contempt, he deserves to be
punished more rigorously, so that
nobody would take to his head to
violate the Court’s order. May we
also say that a public officer,
being a part of the Government,
owes higher obligation than an
ordinary citizen to advance the
cause of public interest, which
requires maintenance of rule of
law, to protect which contemners
are punished.”
46. Therefore, I am of the view that in the
::: Downloaded on – 09/06/2013 17:43:56 :::
72
cp464.10
present case, the ends of justice require that
the respondent Mohd. Osman S/o Mohd. Ismail be
sentenced to undergo simple imprisonment for a
period of three months and to pay a fine of
Rs. 2000/- (Rupees two thousand), in default
of payment of fine, he should further undergo
simple imprisonment for 15 days. Accordingly,
respondent-Mohd. Osman S/o Mohd.
held guilty of having committed civil contempt
Ismail is
and is ordered to suffer imprisonment in terms
of Section 12 of the Contempt of Courts Act,
1971 for a period of three months simple
imprisonment and to pay a fine of Rs. 2,000/-,
in default of payment of fine, he should
undergo simple imprisonment for 15 days.
47. It is needless to mention that in pursuant
to the issuance of non-bailable warrant, the
respondent/alleged contemnor was arrested and
produced before this Court on 6th September,
2011. He was directed to be kept in Harsool
Jail, Aurangabad till the next date i.e. 9th
::: Downloaded on – 09/06/2013 17:43:56 :::
73
cp464.10
September, 2011 and thereafter also he was
kept in Harsool Jail till today. Therefore, he
is entitled for set off from the date of
arrest till this date. The contempt
proceedings qua this respondent nos.1 and 2
i.e. Mohd. Osman Mohd. Ismail stands concluded
and disposed off. Respondent Mohd. Osman Mohd.
Ismail
should be sent to
undergo remaining part of the sentence. He is
Harsool Jail to
made aware that, he has right of appeal under
Section 19 of the Contempt of Courts Act,
1971.
48. At this stage, the learned counsel for the
respondent/alleged contemnor submits that
sentence may be suspended. However, in the
peculiar facts and circumstances of this case
and for the reasons recorded in the order
dated 6th September, 2011, this Court find it
very difficult to suspend the sentence and
release the alleged contemnor, since there is
no assurance from the counsel appearing for
::: Downloaded on – 09/06/2013 17:43:56 :::
74
cp464.10
the respondent/contemnor that in case sentence
is suspended, the respondent will make himself
available to undergo remaining part of the
sentence. In that view of the matter, such
prayer is rejected. As stated earlier, the
respondent-Mohd. Osman S/o Mohd. Ismail should
be sent to Harsool Jail for undergoing
this
remaining part of the sentence. The copy of
judgment should be supplied to
respondent-Mohd. Osman S/o Mohd. Ismail by the
Registry free of cost forthwith without any
delay.
49. At this juncture, it will not be out of
place to mention and appreciate that, Shri
S.P. Chapalgaonkar, the learned counsel
appearing for the respondent nos.1 and 2 had
adopted very fair approach throughout the
hearing of this Contempt Petition and also
rendered very able assistance to this Court.
50. So far as respondent nos. 3 and 4 are
::: Downloaded on – 09/06/2013 17:43:56 :::
75
cp464.10
concerned, initially no notice was issued to
them and therefore, this Court feel it
appropriate to dispose of this Contempt
Proceedings qua respondent nos.3 and 4 as
well.
. Accordingly Contempt Petition stands
disposed of. Original papers of Writ Petition
no. 2177/2009, should sent back forthwith to
the Writ Section of the Registry.
[ S.S. SHINDE, J ]
ga s/cp464.10
::: Downloaded on – 09/06/2013 17:43:56 :::