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