High Court Jharkhand High Court

Dr.Sureshwar Prasad vs State Of Jharkhand & Ors. on 3 December, 2008

Jharkhand High Court
Dr.Sureshwar Prasad vs State Of Jharkhand & Ors. on 3 December, 2008
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                Contempt Case (Civil) No. 934 of 2005

             Dr. Sureshwar prasad and others ......            Petitioners
                                       -Versus-
             The State of Jharkhand and others....           Opposite parties
                                       -----
             CORAM:                 HON'BLE THE CHIEF JUSTICE
                                          ------
             For the Petitioners         : Mr. S. S. Choudhary
             For the Opp. Parties        : S. C. (Mines)
                                           ____

        10/ 03.12.2008

This is a petition for contempt alleging non- compliance

of the order dated 13.7.2005 passed in W.P.(S) No. 5277 of 2004, by

which the learned Single Judge had been pleased to direct the petitioner

to file a representation before the Vice Chancellor of the University

wherein his claim for retiral dues had to be determined and was to be

paid.

In view of the representation filed by the petitioner, the

claim of retiral dues was examined by the Vice- Chancellor through the

authority and the petitioner has been paid some of the retiral dues. But,

according to the petitioner, the entire retiral dues amounting to Rs.21

lakhs has not been paid to him.

The counsel for the petitioner is missing that if any sum or

an amount to the extent of 21 lakhs was payable to the petitioner, the

order to that effect should have been obtained from the concerned

Court which had passed the order that his retiral dues be paid to him.

Merely by filing a contempt petition, he cannot be permitted to urge that

his retiral dues are to the extent of Rs. 21 lakhs. The petitioner should

have obtained an order to that effect from the concerned Court before

filing a petition for contempt in this regard.

The contempt petition, is, therefore, dismissed.

(Gyan Sudha Misra, C.J.)
JK/SI