IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. Case (Civil) No. 603 of 2007
Dr. Govind Kumar Pandey ...... Petitioner
Versus
Dr. Mahendra Prasad Singh,
Vice Chancellor, Vinoba Bhave
University, Hazaribagh & ors. ...... Opp. Parties
---------
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
---------
For the petitioner: Mr. Mr. Suresh Kumar, Advocate
For the University: Mrs. I.Sen Choudhury, Advocate
For the J.P.S.C. Mr. S.Piprewal, Advocate
For Opp.Party 5 & 6: Mr. Jalisur Rahman, JC to GP-II
---------
04. 10.02.2009
The present application has been preferred mainly on the
ground that there is alleged deliberate breach of an order passed by
this Court dated 1st August, 2006 in C.W.J.C.No. 2146 of 1997(R).
2. Having heard learned for both the parties and looking to the
facts and circumstances of the case, it appears that the following
was the direction given by this Court while passing the aforesaid
order:
“In the circumstances, respondent nos. 1, 2 and 5 are directed to
send required information or the documents to respondent no.4-JPSC,
within two months from the date of receipt of a copy of this order.
Respondent no.4 in its turn shall pass orders in the matter in
accordance with law, within two months from the date of receipt of
required documents.
It goes without saying that if the respondents require any document
from the petitioner no.1, he will supply the same.
Let a copy of the order be handed over to Mrs. I.Sen Choudhary, S.
Piprawall and Mr. Rahman.
With these observations and directions, this writ petition is disposed
of.”
3. In view of the aforesaid direction, it appears that original
respondent nos. 1, 2 and 5 of the writ petition have already
submitted the necessary documents to Jharkhand Public Service
Commission. Thus, there is no breach of the order passed by this
Court by original respondent nos. 1, 2 and 5 of the writ petition.
4. It also appears from the affidavit filed by the Jharkhand Public
Service Commission that upon receipt of the necessary documents
from the original respondent nos. 1, 2 and 5, a final decision has
already been taken by the Jharkhand Public Service Commission,
which is Annexure-A to the affidavit filed by Jharkhand Public
Service Commission. The decision, as directed by this Court, has
already been taken vide order dated 16th February, 2008 (Anexure-A
to the show cause of opposite party no.4)
5. Learned counsel appearing on behalf of the petitioner
ventilated the grievance about the illegality of the decision taken by
2.
the Jharkhand Public Service Commission. Suffice it to say that
there is a due compliance of the order passed by this Court as stated
hereinabove. There is no breach of the order much less deliberate
breach. In that view of the matter, there is no substance in the
present application. Hence the same is dismissed.
6. If the petitioner is aggrieved by the decision taken by the
Jharkhand Public Service Commission, he is at liberty to challenge
the same before the appropriate forum.
(D.N.Patel, J.)
A.K.Verma/