High Court Jharkhand High Court

Jharkhand Rajya Bhu-Map And Ba vs State Of Jharkhand & Ors. on 18 April, 2009

Jharkhand High Court
Jharkhand Rajya Bhu-Map And Ba vs State Of Jharkhand & Ors. on 18 April, 2009
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                 Cont. (Civil) Case No. 650 of 2006
      The Jharkhand Rajya Bhu-Map and Bandobast
      Arajpatrit Karmchari Sangh                ....     ...       Petitioner
                                     Versus
      The State of Jharkhand & others           ....     ...       Opposite Parties
                                  --------
             CORAM :          HON'BLE THE CHIEF JUSTICE
                                  -------
      For the Petitioner             :     Mr. Arvind Kumar Jha, Advocate
      For the Opposite Parties       :     Mr. R. Krishna, Sr. S.C.-I
                                  --------

10/ 18.4.2009

This petition for contempt has been filed alleging non-compliance of

the order dated 5.8.2006 passed in W.P.(S) No. 450 of 2005, by which the

respondent-contemnors had been directed to grant appropriate pay scale to the

petitioner along with cost of Rs. 5,000/-.

It was informed by the counsel for the respondent-contemnors on

the last date that appropriate pay scale has already been allowed to the petitioner

but the cost has not yet been paid as an appeal has been preferred. It was further

submitted that respondent-contemnors could not gather to whom the cost was to

be deposited, in which I find no substance for when the petition was allowed

along with cost, obviously the cost had to be paid to the petitioner. As there is no

order of stay against the imposition of cost, the cost be also paid to the petitioner

expeditiously.

The contempt petition is, therefore, dismissed partly as infructuous

as the order granting appropriate pay scale has already been allowed but the

contempt petition will be treated as disposed of in so for as the payment of cost is

concerned, provided the same is paid within a period of four weeks from the date

of receipt of a copy of this order. In the meantime, if an order of stay is obtained

by the respondent-contemnors, obviously the direction for payment will remain in

abeyance but in the alternative, it shall be paid to the petitioner.

(Gyan Sudha Misra, C.J.)