High Court Jharkhand High Court

Jharkhand Rajya Project Balika vs State Of Jharkhand & Ors on 13 October, 2011

Jharkhand High Court
Jharkhand Rajya Project Balika vs State Of Jharkhand & Ors on 13 October, 2011
                        1


IN THE HIGH COURT OF JHARKHAND AT RANCHI
   Contempt Case (Civil) No. 290 of 2011
                   With
          I.A. No. 2312 of 2011

The Jharkhand Rajya Project Balika
Uchcha Vidyalaya Shikshak/Karmchari
Sangh & Others                     ...     ...   Petitioners
                     Versus
The State of Jharkhand & Others    ...     ...   Respondents
                     -------
CORAM: HON'BLE THE CHIEF JUSTICE
       HON'BLE MRS. JUSTICE POONAM SRIVASTAV
       HON'BLE MR. JUSTICE R.R.PRASAD
               ------
For the Petitioners    : Mr. Sanjay Kumar Pandey, Advocate
For the Respondent     : Mr. Rajesh Shankar, S.C.-I.
                      ------
Order No. 04                     Dated 13th October, 2011

1.   Heard learned counsel for the parties.

2.   The grievance of the writ petitioners is that the order

passed by Full Bench of this Court in C.W.J.C. No. 4783 of

1996 dated 07.12.1999, upheld by the Hon'ble Supreme

Court in Civil Appeal No. 6626-75/2001 vide order dated

03.01.2006

, has not been complied with by the State

Government.

3. In the contempt petition it has been submitted that

earlier also contempt petition was submitted and that has

been withdrawn and, thereafter, this contempt petition has

been submitted. This contempt petitioner has been placed

before the Full Bench in view of the fact that earlier order,

disobedience of which has been alleged, was passed by the

Full Bench of this Court.

4. According to the learned counsel for the petitioners,

the Alam Committee was constituted in pursuance of the
2

directions given in the orders referred above and

thereafter, Chugh Committee was constituted vide order

dated 20.06.2010. The Chugh Committee recommended in

favour of the writ petitioners and that recommendation has

not been rejected by the State Government and the State

Government has thereby not implemented the direction

given by the Full Bench of this Court, upheld by the

Hon’ble Supreme Court.

5. Learned counsel for the State submitted that after

considering both the reports, a decision was taken by the

State Government on 09.02.2011, copy of which has been

placed on record along with reply to the contempt petition

as Annexure-A, and it is submitted that this decision was

taken consciously by the State Government to implement

the direction given by the Courts i.e., by the Full Bench of

this Court and the Hon’ble Supreme Court, and that is

clearly mentioned in Annexure-A.

6. The petitioners have filed a supplementary affidavit

and annexed the copy of the opinion given by the Advocate

General dated 20.08.2011 and recommendation of the Law

Department of the Government dated 20.08.2011 (above

two dates are not clear and legible in the annexures but we

presume that these opinions were given subsequent to the

Government decision dated 09.02.2011).

7. We have considered the submissions of the learned

counsel for the parties and we are of the considered
3

opinion that after the decision of the Court referred above,

the Government has taken a decision on 09.02.2011. Before

this decision, the reports of Alam Committee and Chugh

Committee both were before the State Government. After

Government’s decision, if any other opinion has been given

by any of the officer of the Government or office of the

Government, that will not render the decision of the State

Government a non est or can be said to be a decision not

attained finality.

8. Learned counsel for the petitioners frankly admitted

that the validity of Annexure-A cannot be challenged in a

contempt jurisdiction.

9. In view of the above reasons, if petitioners want to

raise their grievance that in the decision dated 09.02.2011

the Chugh’s committee report has not been taken into

consideration or because of the subsequent opinion some

other decision should have been taken, at the most, the

writ petitioners could have approached the Court by way of

filing a writ petition. It is also pertinent to mention here

that so far as direction to follow any particuler committee’s

recommendation is concerned, that is not in any of the

directions issued by the Court and, particularly, the

grievance of the writ petitioners is that the Chugh’s

Committee recommendation has not been followed by the

State Government, for that also, learned counsel for the

petitioners failed to show us that any direction was given in
4

any of the above orders to follow the Chugh’s Committee

report, therefore, in limited jurisdiction under the contempt

proceedings, we are not in a position to address the issues.

10. We are of the considered opinion that no case is made

out for the contempt or disobedience of the orders passed

by this Court and the petitioners are free to avail any other

remedy, if it is available to them. This contempt petition is

dismissed and notices are discharged.

(Prakash Tatia, C.J.)

(Poonam Srivastav, J.)

(R.R.Prasad, J.)

Birendra/Sudhir