High Court Patna High Court - Orders

Dr.Dharam Sheela Prasad &Amp; Ors vs The Chancellor Of University O on 13 September, 2010

Patna High Court – Orders
Dr.Dharam Sheela Prasad &Amp; Ors vs The Chancellor Of University O on 13 September, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CWJC No.10032 of 2009
              DR.DHARAM SHEELA PRASAD & ORS .
                           Versus
       THE CHANCELLOR OF UNIVERSITY OF BIHAR & ORS .
                          -----------

09 13.09.2010 On 18.08.2009 the three petitioners filed the

present writ application being C.W.J.C. No.10032 of 2009. Two

of the petitioners are University Professors and the third is

Reader. They are in different constituent Colleges of Patna

University. Their grievance, inter alia, was that having served

the University for two decades or more, they are now being

noticed as to why their initial appointment dates be not shifted.

The consequence whereof would be that not only they would be

demoted from the post of University Professors to Readers and

Readers to Lecturers, which promotional post they were holding

for quite some time, having been granted those promotions by

the University in accordance with law, but they would also have

to face substantial reduction in their emoluments and refund

substantial amounts, even though, they were never at fault at any

stage. Their appointments and promotions had the sanction of

statutory committees & authorities. It may be noted here that

apparently such notices had been issued to large number of

Teachers not only in this University but other Universities of

Bihar as well. In some cases demotion orders, recovery from

salary and reduction in pay scale had already been ordered in

respect of Teachers including those who had retired long back.

The matter was taken up for admission on 07.09.2009 when
2

Mridula Mishra, J., before whom the matter was listed, as per the

roaster, having noticed the controversy, passed the following

orders:-

             "....Till             disposal         of        this
   application,            the     University        and        its
   authorities           are     restrained     from      taking
   any       coercive            action       against           the
   petitioners             and      similarly          situated
   persons." (emphasis supplied)

Upon change of roaster, the case was listed and

taken up for admission after notice before this Court on

30.07.2010. When the matter was taken up Sri Vinod Kanth and

other learned Senior Counsels appearing in the case drew

attention of this Court to a communication dated 18.06.2010

(Annexure-10 to the Interlocutory Application by the

petitioners), issued by the Secretary, Department of Human

Resources Development, Government of Bihar (Sri K.K. Pathak,

as he then was), recording the proceedings of meeting dated

15.06.2010 of Registrars of various Universities with the

Secretary. This communication shows that in the meeting the

Secretary had warned the Registrars that unless early action and

recovery of amounts wrongly paid (because of allegedly wrong

fixation of date of initial appointment) to the Universities

employees was not recovered immediately and reported, then for

the next 10 months University would not be given payment in

respect salary of its employees. It was pointed out by the

learned counsels that this clearly shows that the Teachers were
3

being held at ransom wherein notwithstanding the interim orders

of this Court passed more than a year back, it was being

overridden under threat of withholding grants for payment of

future salaries. Though this was record of the proceeding, it

made no mention about the interim order of this Court as noted

above. Substantial number of Teachers in all Universities of

Bihar were affected. This had created turmoil in the Universities

even though the matter was sub judice with interim protection.

This Court, in view of the threat held out, in direct

conflict with the interim order, as aforesaid, prima facie

considered it to be an act of overreaching the orders of this Court

and noticing the facts in this regard suo motu initiated contempt

proceedings on 30.07.2010 against Sri K.K. Pathak, Secretary,

Human Resources Development Department, Government of

Bihar, Patna and directed the learned Secretary to appear in

person and file his show cause in the Court on 18th August, 2010

at 2:00 PM.

Upon notice having been served to Sri K.K. Pathak

with regard to his appearance and filing of show cause, on

10.08.2010 I.A. No.7088 of 2010 was filed by Sri K.K. Pathak

personally sworn by him before the Oath Commissioner, Patna

High Court. This interlocutory application was for recall of the

order dated 30th July, 2010 by which this proceedings had been

initiated. In this interlocutory application, it was, inter alia,

stated that the said directions (Annexure-10) were given so that
4

the financial burden of the Universities comes down. It was

stated in paragraphs-13&14 that while giving such direction to

the University in the said meeting the Department being fully

aware of the stay order of this Court, the Registrars were clearly

told that those Teachers who had obtained stay order from any

Court need not be disturbed and action be taken only against

such Teachers who are not covered by any stay order. These

statements have been sworn by Sri Pathak based upon

information derived from the records of the case but regrettably

even though Annexure-10 was the record of the proceedings of

the meeting it did not reflect any such exception nor any other

chit of paper to substantiate this fact much less contemporaneous

document upon which this information was based was annexed

to this application or brought on record. It was then stated as a

matter of justification for the said order that it was being based

on basis of earlier orders of this Court. However, in paragraph-

19 it is stated that in subsequent meeting of the Auditors and

other Officers of various Universities dated 05.08.2010, it was

clarified by the Director, Higher Education (not Sri K.K. Pathak)

that wherever there were interim orders of Court no action

should be taken. Let it be noted that this clarification only came

after this Court had initiated contempt proceedings on

30.07.2010. Upon these pleadings, it was prayed that there

being justification for the order and no intent to overreach the

orders of this Court, this Court may recall the order dated
5

30.07.2010. It may be noted that there was no apology offered

rather it was stated therein that the Court should not have

initiated the proceedings.

On 16.08.2010 I.A. No.7277 of 2010 was filed,

which was again personally sworn by Sri K.K. Pathak on

16.08.2010 before the Advocate Oath Commissioner, Patna

High Court. In this interlocutory application, it was prayed that

the personal appearance of Sri Pathak be dispensed with as Sri

Pathak had on 13.08.2010 filed a Letters Patent Appeal against

the order dated 30.07.2010, passed by this Court, which was still

pending before the stamp reporter with defects. It was prayed

that further proceedings pursuant to the said orders of this Court

be stayed accordingly till disposal of L.P.A.

On 18.08.2010, as earlier ordered, the case was

listed but before brother J.N. Singh, J. as per the changed

roaster. The two interlocutory applications, one for recall of the

order and the other of stay of order dated 30.07.2010, were

apparently pressed. J.N. Singh, J. thought it proper that the

matter be dealt with by this Court and, as such, directed the

matters to be placed before this Court after obtaining the

permission of Hon’ble the Chief Justice. Let it be noted that Sri

Pathak did not appear in person as ordered but on request of

learned counsel as the matter was taken up, for that day alone his

appearance was exempted.

After orders of the Hon’ble the Chief Justice, the
6

matter was placed before this Court on 20th August, 2010 but Sri

Pathak chose not to appear. Learned Additional Advocate

General-III pressed the interlocutory applications once again as

would be seen from the order dated 20.08.2010. This Court

reminded the learned Additional Advocate General-III that as

the order of this Court was to appear in person and file show

cause Sri Pathak must first appear and then his interlocutory

application for dropping the proceedings would be considered.

Court also requested the learned AAG-III to inform the Court on

the next day the date and time which would be suitable for Sri

Pathak to appear in the Court as he was a Senior Officer and

must be busy. The case was adjourned for 24th of August, 2010

for the said purpose.

On 24th August, 2010 again Sri Pathak failed to

appear nor did he authorized the learned counsel to intimate any

date for his appearance rather instructed the learned AAG-III to

take the stand that in view of Letters Patent Appeal having being

filed the Court should not proceed further in the matter. This

Court as per dated 24.08.2010 noted all the aforesaid facts and

rejected the prayer on behalf of Sri Pathak clearly holding that

mere preferment of appeal does not amount to stay, as an appeal

filed and left unattended would take decade for being taken up

thus frustrating all orders of the Court. Effectively thus, both the

Interlocutory Applications stood disposed of. Again, on request

of learned AAG-III this Court fixed 25th August, 2010 for
7

personal appearance of Sri Pathak.

On 25th August, 2010 when the case was taken up

again Sri Pathak refused to appear. Learned AAG-III informed

the Court that he had personally informed Sri Pathak about the

orders of the Court well in time but because of his defiant

attitude it was difficult for him to persuade Sri Pathak to appear

in this Court. This Court passed over the case in order to enable

Sri Pathak to realize his position and to enable learned AAG-III

to persuade him.

On 26.08.2010 when the case was again listed Sri

Pathak inspite of being informed by the learned AAG-III chose

to be absent. He instructed learned AAG-III to insist upon the

Court first to dispose of his pending interlocutory applications

with regard to recalling and staying the order dated 30.07.2010

and unless that was done he would not consider appearing.

Learned AAG-III informed the Court that even he has reminded

Sri Pathak that Sri Pathak was in no position to dictate orders to

this Court and he must first submit to the jurisdiction of this

Court in the manner directed by this Court but Sri Pathak

continues with his defiant attitude. These are all recorded in the

order dated 26.08.2010 of this Court including the caution issued

by this Court as to the consequences of non-appearance which

was a matter independent of his initial actions. However, again

at the request of learned AAG-III the matter was adjourned to 1st

September, 2010 for appearance of Sri Pathak in the hope that
8

being a Senior Officer he would submit to rule of law instead of

trying to dictate orders to this Court as if Court was his

subordinate.

Again, when the matter was listed before this

Court on 1st September, 2010 as the order sheet would disclose

the learned AAG-III reported to the Court that he and the learned

Advocate General, who had called Sri Pathak to his Chambers in

the High Court, tried to persuade Sri Pathak to appear before the

Court, as was repeatedly directed by the Court, but he continued

with his defiant attitude and refused even to exceed to the

request of the learned Advocate General and, as such, did not

chose to appear. Upon this, Court requested the learned

Advocate General to assist the Court in the matter. He appeared

and clearly stated that Sri Pathak failed to abide by his advise.

He was aware of the day to day proceedings in this Court, in

such situation, both the learned Advocate General and learned

Additional Advocate General-III clearly stated that they were

not in a position to defend the defiant attitude of Sri K.K. Pathak

and it would be open to the Court to take all coercive steps to

secure his attendance to which they were in no position to

object, as it is a matter of dignity, authority and majesty of the

Court, which had been challenged and defied by Sri K.K.Pathak.

This is reflected in the order dated 01.09.2010 of this Court.

This Court reserved the matter for consideration as it thought

proper not to react impulsively because the matter had reached
9

to a very serious proportion.

For the sake of the records, I may note that on

10.08.2010 State including the Secretary filed a Letters Patent

Appeal being L.P.A. No.1261 of 2010 against the original

interim order dated 07.09.2009 passed by the Court. The said

Letters Patent Appeal was taken up by Division Bench of this

Court on the very next day i.e. 11.08.2010, wherein the Division

Bench in this intra Court appeal presided by Hon’ble the Chief

Justice refused to entertain the appeal observing that if there was

any confusion then it was open to the University or the appellant

to approach the learned Single Judge for vacating the stay or for

early hearing of the writ petition as may be advised. Thus, the

order of the stay continued to operate.

As noted earlier, Sri K.K.Pathak personally filed

I.A. No.7277 of 2010 on 16.08.2010, stating that on 13.08.2010

he had filed a Letters Patent Appeal against the order of this

Court dated 30.07.2010, initiating proceedings in contempt and

personal appearance, which was still pending in the Court. For

the sake of records, I may note that the said L.P.A. No.1289 of

2010 was listed for admission before Division Bench presided

by Hon’ble the Chief Justice but no steps were taken to either

mention the matter or get it heard out of turn. At the cost of

repetition, the fact that such Letters Patent Appeal has been filed

and the prayer for stay of the proceedings before this Court,

merely upon filing of the L.P.A. had already been rejected by
10

this Court by order dated 24.08.2010, holding that mere

pendency of appeal does not amount to stay and it was open to

the applicant to take steps for getting the appeal heard at an early

date. No steps were taken, instead the Court was being directed

by Sri Pathak to stay proceeding and decide his applications

before he would consider obeying orders of the Court to appear

personally, which stand even the learned Advocate General and

learned AAG-III had told Sri Pathak could not take. Sri

K.K.Pathak chooses to act in a defiant attitude even then.

Normally and ordinarily, upon the stand taken by

learned Advocate General and learned AAG-III, as recorded in

the order dated 1st September, 2010, this Court should have

proceeded to secure the attendance of Sri Pathak by using all

coercive powers i.e. in the shape of issuing non-bailable

warrants for his production before the Court but to this Court it

appears that the greater the power and authority of the Court the

higher is the responsibility on the Court to exercise it with care,

caution and responsibility. Judicial restraint is a virtue

concomitant of every judicial dispensation. But that has also its

limits. The action must not be egocentric in any case. It is not a

matter of vindicating the personal ego of a Judge, that is in

question, but here it is a question of dignity, majesty and

authority of the Court. In a democratic country, as I believe, for

the survival of the society it is necessary to abide by

constitutional principles and honour rule of law. If an Executive
11

Officer and, that too a very Senior Officer, supposed to be a

responsible Officer, chooses in this brazen manner to defy the

authority of the Court and to defy the constitutional position

enjoyed by the Court by virtue of Article-215 of the Constitution

and defies all advise given to him by another constitutional

functionaries, the Advocate General of the State, then what is to

be done?

Having given my anxious consideration to the

facts in respect of these proceedings, I regret to say that this case

reflects a very sorry state of affairs which may, if not corrected,

lead to complete collapse of rule of law.

In my view, the above facts have to be seen as two

separate incidents which would have to be dealt with separately.

First, related to the directions issued by the Secretary vide

Annexure-10 dated 18.06.2010, which prompted this Court to

initiate the proceedings for contempt and appearance of Sri

Pathak, prima facie, on the ground that the said amounts to

overreaching and overriding the orders of the Court. This is an

independent event. What followed thereafter being the defiant

attitude of Sri Pathak in not obeying the orders to appear is an

independent events itself clearly designed to undermine the

authority and dignity of the Court. This was cautioned by this

Court long before (order dated 26.08.2010) as a distinct matter.

Now, coming to the first event i.e. Annexure-10,

being the notings of the meeting held on 15.06.2010, as recorded
12

by the Secretary, Sri K.K.Pathak and communicated to the

Universities by communication dated 18.06.2010 (Annexure-10

to the interlocutory application of the petitioner), what this

clearly discloses is an imperative threat by the Secretary to the

Universities to implement the directions for correcting the

service tenure and consequently the pay scales of teaching and

non-teaching employee of the Universities and making

recoveries immediately, failing which their salary would be

stopped for next ten months. There is no other exception. If one

reads this along with the interim order passed over a year back,

as quoted above, which clearly restrained authorities from taking

any coercive action not only against the petitioner but similarly

situated persons then all Universities under similar

circumstances are consequently restrained from taking coercive

steps so long as the stay continued. The tenure of the notings as

circulated and contained in Annexure-10 shows total disregard

to this. In view of the nature of the interim order where was the

occasion to issue such directions.

Even though, this Court is not bound to consider

the cause shown till contempt is purged and the Officer

appeared, still if we look at the interlocutory application being

I.A.No.7088 of 2010, which was filed by Sri K.K.Pathak before

this Court for recall of the order dated 30.07.2010, which is in

the shape of a show cause, two facts he has mentioned in his

defence. Firstly, he was acting bona fide to recover the money
13

to reduce the financial burden of the Universities and secondly

that in the said meeting he had clearly repeatedly told Officers

not to take action against the Teachers who had obtained stay

orders from any Court. The first is a justification for action and

the second is a defence. So far as the second fact is concerned

though as per the affidavit filed by Sri K.K.Pathak, this fact as

stated was true to his information derive from the records of the

case, no records in support thereof have been produced. Produce

to the contrary are records of proceedings of that meeting as

circulated under the signature of Sri Pathak himself which is

Annexure-10 which even obliquely does not refer to any such

thing said or done. It is an untrue fact not borne out of the

records and obviously an after thought of Sri Pathak to create

false defence, knowing it to be false. The position stands

clarified when in the same affidavit he annexes a subsequent

communication dated 05.08.2010 under the signature of the

Director, Higher Education, Department of Human Resources,

which for the first time speaks about interim order and giving

effect thereto. Let it be noted that on 30.07.2010 contempt

proceedings had already been initiated.

Upon these facts, I have no manner of doubt that

Sri Pathak did mean to ignore the order of this Court and defy

the same till better sense prevailed upon him though even then

he did not have the dignity to himself writes to the Universities

to ignore his earlier orders in view of the interim orders this
14

Court. He is clearly, thus, guilty of contempt. His show cause,

even without his personal appearance is, thus, rejected, but while

considering how to deal with him this Court would keep in mind

that he has apart from creating a false defence, tried to purge the

contempt as well.

Now, we come to the second aspect or the second

event, which is solely because of Sri Pathak his own creation in

course of the Court proceedings. It is the matter of his defiant

attitude not to appear in person before the Court in spite of half a

dozen direct orders in this regard and inspite of repeated advise

to the same effect given by the learned Advocate General and

learned Additional Advocate General-III.

From the facts noted above, it would be seen that

the plea of Sri K.K.Pathak to recall the order, was not

entertained by this Court. Sri Pathak’s plea to stay operation of

the order pending appeal was clearly rejected by this Court.

Letters Patent Appeal challenging the first interim order, for

violation whereof, the proceedings were initiated, was dismissed

by the Division Bench. Sri Pathak was told that he could not

dictate orders or sets terms for his appearance before the Court,

still he defied the authority of the Court. He took no steps for

expeditious hearing of his Letters Patent Appeal challenging the

order initiating the proceedings. He consistently defied the

orders of this Court to appear even when Court gave him an

option to fix date and time as per his own convenience, he
15

refused. His conduct clearly showed that he took it to below his

dignity or too demeaning to personally appear before the Court,

which fact stands substantiated by his conduct. He had no

problems of visiting the Chambers of the learned Advocate

General in the High Court. He had even no problem in

appearing twice before the Oath Commissioner in the High

Court for swearing the affidavits in support of the interlocutory

application but he had serious problems and reservation about

obeying orders of this Court to appear before the Court. He

continued to dictate to the Court as to how the Court should

conduct the proceedings, which was deprecated by the learned

Advocate General and learned Additional Advocate General-III

and he was told so. Still he continued with his defiant attitude.

In my view, if these facts show anything they lead

to only one irresistible conclusion that this Officer for some

unknown and undisclosed reasons refuses to submit himself to

the jurisdiction of the Court. He did not even heed to the advise

to the learned Advocate General who apart from being

constitutional functionary is the highest Law Officer of the State

of which he is one of the Officers. This can only be termed as a

well informed decision to undermine the authority of the Court

and deliberately obstructing the proceedings of the Court. By

this process he has not only undermined the authority and

dignity of the Court but frivolously wasted valuable time of this

Court on a matter of self prestige. We must remind ourselves
16

that no one is above law and this misgiving must be dispelled.

In such a situation, this Court passes the following

orders:-

(1) It will be open for the State Government

consider as to how it would deal with such

Officer under it in the facts of this case.

(2) For uselessly wasting time of this Court and

creating a false defence as to the first event, Sri

K.K. Pathak is imposed with a personal fine of

Rs.25,000/-(Rupees Twenty Five Thousand) to be

deposited by him within one week with the Bihar

State Legal Aid Committee and receipt thereof

deposited in these proceedings within the said

time.

(3) Let a proceeding in the shape of criminal

contempt proceedings be initiated against Sri

K.K. Pathak, I.A.S. for undermining the dignity

and authority of this Court by his defiant attitude

and deliberately obstructing course of justice in

relation to the second event aforesaid. The

criminal contempt proceedings would be initiated

in a separate independent file starting with copies

of the orders of this Court. As per the provisions

of Rule-7 (i) of the Contempt of Courts (Patna

High Court) Rules 1985 let a notice be issued to
17

him in this regard in Form-1 with direction in

terms of Rule 7(iii) to appear in person before the

appropriate Bench of this Court on 27th

September, 2010.

(4) That as the matter in relation to the

proceedings as against Sri K.K. Pathak has thus

been concluded by this Court in the manner

aforesaid, let this case now be listed before the

regular Bench for dealing with the merit of the

writ application after obtaining orders of the

Hon’ble Chief Justice.

Trivedi/            (Navaniti Prasad Singh, J.)