High Court Jharkhand High Court

Kangres Rana vs State Of Jharkhand & Anr on 15 July, 2011

Jharkhand High Court
Kangres Rana vs State Of Jharkhand & Anr on 15 July, 2011
              In the High Court of Jharkhand at Ranchi

                      Cont Case (C ) No.263 of 2011

              Kangres Rana ..........................................Petitioner

                      VERSUS

              State of Jharkhand and another.......... Opposite Parties

              CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

              For the Petitioner : Mr. S.K.Deo
              For the Opp.Parties :J.C to G.P.III

5/ 15.7.11

. Learned counsel appearing for the State submits that upon

representation filed by the petitioner, the District Superintendent of Education,

Deoghar has passed an order whereby he found that the petitioner is entitled to

have honorarium for the period from 4.1.2011 to 31.3.2011.

As against this, learned counsel appearing for the petitioner

submits that the petitioner is entitled to have honorarium for the period from

February, 2010 to December, 2010.

Since in terms of the order passed by this Court, decision has

already been taken by the opposite party no.2, no case of contempt is made out and

hence, this contempt petition is dismissed.

However, the petitioner would be at liberty to move before an

appropriate forum if he is aggrieved by the order passed by the opposite party no.2.

( R.R.Prasad, J.)

ND/