High Court Punjab-Haryana High Court

Food Corporation Of India vs Navein Juneja on 3 July, 2009

Punjab-Haryana High Court
Food Corporation Of India vs Navein Juneja on 3 July, 2009
COCP No.1158 of 2009(O&M)                               1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                     COCP No.1158 of 2009(O&M)
                                     Date of decision: 3.7.2009

Food Corporation of India                         ......Petitioner

                                Versus

Navein Juneja, Regional
Provident Fund Commissioner-
II-cum-7A Authority, Ludhiana                     ......Respondent

CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Hari Pal Verma, Advocate for the petitioner.

* * *

Rakesh Kumar Garg, J.(Oral)

CM No.15030-CII of 2009

CM is allowed subject to all just exceptions.

COCP No.1158 of 2009

The only grouse raised by the petitioner in this contempt

petition is that the respondent while passing fresh order has not correctly

taken into consideration the settled principles of law and therefore, has

committed contempt of the Court as defined under Section 2(b) of the

Contempt of Courts Act, 1971.

The argument raised by the learned counsel for the petitioner

is without any substance. Rightness or wrongness of an order cannot be

urged in contempt proceedings. If any party is aggrieved by the order which

in its opinion is wrong, it should invoke the jurisdiction of the other

appropriate Forum/Appellate Forum. I am supported in my aforesaid view

by a judgment of the Apex Court in the case of Mohd. Iqbal Khanday v.
COCP No.1158 of 2009(O&M) 2

Abdul Majid Rather AIR 1994 SC 2252.

Thus, I find no ground to interfere. Dismissed.

July 3, 2009                            (RAKESH KUMAR GARG)
ps                                              JUDGE