High Court Patna High Court - Orders

Bihar Veterinary Association & … vs Shri Anup Mukherjee & Ors. on 5 July, 2011

Patna High Court – Orders
Bihar Veterinary Association & … vs Shri Anup Mukherjee & Ors. on 5 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.2098 of 2010
                         Bihar Veterinary Association & Ors.
                                            Versus
                              Shri Anup Mukherjee & Ors.
                                          -----------

7 05-07-2011 Pursuant to our order dated 21-06-2011, the Principal

Secretary of Animal Husbandry and Fisheries Department as well as of

Finance Department are present in Court along with their show cause.

We had made it clear that if the concerned opposite parties

do not purge themselves of the contempt by today, it may not be

possible to show any leniency in the matter as the contemnors have

neither complied with the order of the Division Bench passed in Letters

Patent Appeal of 2007 nor with the various orders passed thereafter in

the earlier contempt proceeding or in the present contempt proceeding.

Learned A.A.G.I submits that a modification application has

been filed in L.P.A. 534 of 2007 on the limited point as to whether show

cause notice to the petitioner Association of veterinary doctors would be

sufficient or notice is required to be given to each and every veterinary

doctor in the State of Bihar. In our view, notice in the newspaper

would have served the purpose but for the advice like that the legal

experts are available with the State. They may pursue any course of

action, which they may intend to avail but we do not propose to show

any leniency unless the order is complied with within a reasonable time.

Learned AAG-I has consulted the secretaries present in

court and has taken the stand that the issue of payment of non-practicing

allowance on account of order dated 11-7-2007 shall be placed before

the Cabinet and decided within one month. The prime concern of the
2

petitioner association is with the financial benefits and hence we

adjourn the contempt proceeding for six weeks under the belief that the

aforesaid assurance shall be carried out. It goes without saying that the

authorities will be at liberty to take decision in future in accordance with

the liberty already granted to them by order dated 11-7-2007.

Put up under the same heading on 16th August, 2011.

The personal appearance of both the secretaries is dispensed

with for the present.

( Shiva Kirti Singh, J.)

( Shivaji Pandey,J)
Naresh