High Court Patna High Court - Orders

Ajeet Sharma vs State Of Bihar &Amp; Ors. on 22 September, 2010

Patna High Court – Orders
Ajeet Sharma vs State Of Bihar &Amp; Ors. on 22 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.2963 of 2010
                                  AJEET SHARMA
                                        Versus
                              STATE OF BIHAR & ORS.
                                      -----------

2 22.09.2010 This Court by order dated 9.7.2009 passed in CWJC

No., 7559 of 2009 directed the release of the Tractor and Trailer

in favour of the petitioner on furnishing appropriate sureties to

the satisfaction of Divisional Forest Officer, Gaya. Petitioner

had difficulty in complying with the said order. He got a

modification by filing another Writ application being CWJC No.

15110 of 2009 wherein by the order dated 18.5.2010, this Court

directed that inconsistence of demand of bank guarantee was not

correct and petitioner’s Tractor and Trailer would be released on

proper identification on petitioner’s furnishing bond to the extent

of surety, as demanded by the Divisional Forest Officer, at the

earliest. Petitioner states and it is not in dispute that in the

show cause that the petitioner duly deposited bond ,as asked by

the Divisional Forest Officer, on 9.6.2010 seeking release.

Petitioner alleges that he was told that the Tractor and Trailer

would not be released in spite of the order of this Court and the

Divisional Forest Officer uses derogatory language. A legal

notice accordingly was sent on behalf of petitioner on 11-6-

2010 stating these facts, inter alia, to the Divisional Forest

Officer. The response of the Divisional Forest Officer to the

legal notice is Annexure- F to the show cause. In the show cause
2

it is stated that the petitioner though furnished a bond and though

the Divisional Forest Officer issued release order on 9.6.2010,

the petitioner has not turned up since then to take the release.

Having considered the show cause, in my view, the show cause

is fit to be rejected. The reply of the Divisional Forest Officer to

the legal notice, as appended to the show cause, itself is enough

to convict the Divisional Forest Officer of contempt. The

Divisional Forest Officer states that, in fact , on 9.6.2010, he had

ordered for release of the Tractor and Trailer on furnishing

bond, which order sheet was singed by the petitioner. If that was

so then where was the occasion to issue a legal notice makes it

abundantly clear that even now the Divisional Forest Officer is

insisting on bank guarantee.Notwithstanding the order of this

Court for releasing it on bond that is clear from paragraph 5 and

paragraph 7 of the reply to the legal notice. It is clear that the

signature of the petitioner on the order sheet was obtained prior

to passing the order. I fail to understand when bonds are

furnished and accepted and release order was issued why would

the petitioner issue legal notice and come to this court rather

than take release of Tractor and Trailer. The reason is paragraphs

5 and 7 of the reply. The order sheet has been interpolated.

Ordinarily, these are the facts, which are enough to convict the

Divisional Forest Officer of contempt but I give him a chance. It

would be his responsibility to ensure that the Tractor and Trailer

are delivered at the residence of the petitioner in good shape and
3

the Divisional Forest Officer would obtain receipt of the release

of the Tractor and Trailer from the petitioner and file the same

before this Court on affidavit by 6th of October, 2010. If that is

done, Court would not proceed further in the matter.

List for orders on 6.10.2010.

( Navaniti Prasad Singh, J.)
singh