High Court Jharkhand High Court

Anand Bihari Sharan vs State Of Jharkhand & Ors. on 15 December, 2008

Jharkhand High Court
Anand Bihari Sharan vs State Of Jharkhand & Ors. on 15 December, 2008
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                  Cont.(Civil)Case No.85 of 2008

          Anand Bihari Sharan                          .... Petitioner

                              Versus

          State of Jharkhand and ors.                  ...... Opposite parties


          CORAM :              HON'BLE THE CHIEF JUSTICE


          For the Petitioner      : Dr.S.K.Pandey
          For the Opposite parties: JC to Sr.S.C.I &
                                      Mr.A.K.Mehta
                               ......

4 / 15.12.2008

. This is a petition for contempt alleging non compliance of the order

dated 3.10.2007 passed in W.P.(S) No. 2341 of 2007 by which the learned

Single Judge had been pleased to grant liberty to the petitioner to file a

representation before the respondent-contemnor to consider his claim and it

was further directed that if such a representation is filed , the authority will

consider the petitioner’s claims and pass appropriate order in accordance with

law within a period of six weeks from the date of receipt of such

representation.

It is informed by the counsel for the respondent-contemnor that

representation of the petitioner has been decided by a speaking order and all

payments have been made, except the claim of the petitioner for making

payment at the rate of UGC scale .

The petitioner’s grievance is that he has not received the payment as

per UGC scale and in reply to the same it was submitted by the counsel for

the respondent-University that the grants have to be released by the State

Government for making payment at the rate of UGC scale .

In the order, which is sought to be complied, there is no direction that

the petitioner shall be made payment at the rate of UGC scale and in absence

of this unequivocal direction, the claim of payment cannot be granted by way

of a petition of contempt. If the petitioner asserts that payment ought to
2.

have been made at the rate of UGC scale, he should have secured an order

to that effect from the concerned Bench. In absence thereof, the same

cannot be granted by way of a contempt petition.

The contempt petition, therefore, is dismissed.

( Gyan Sudha Misra,C.J.)

G.Jha/