IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. (Cv.) No. 654 of 2010
Manjit Nag....................... Petitioners
Versus
State of Jharkhand & Anr ...... Opp. Parties
......
Coram: Hon’ble Mr. Justice R.K.Merathia
……
For the Petitioner : Mr. Kripa Shankar Nanda, Advocate
For the Opp. Parties : Mr. Rajesh Shankar, SCI
……
Order No. 5
Dated 22 July 2011
nd
It is submitted by Mr. Nanda, learned counsel appearing for the
petitioner that though the concerned respondentDirector, Primary
Education, Jharkhand, Ranchi, has taken a fresh decision in terms of the
order in question but such decision is wrong and moreover the time was
given for taking such decision within three months but it was taken after
more than one and half years.
On the other hand, Mr. Rajesh Shankar, learned counsel for the State
referring to the show cause submitted that a thorough enquiry was made,
which took some time and the petitioner was also given opportunity of
hearing on 22/05/2010 and, therefore there was delay in complying the
order in question, which may be condoned.
Thus, it appears that the order has been complied by taking a
fresh decision though much beyond the time limit, which has been sought
to be justified.
In the circumstances, this contempt case is dropped with liberty
to the petitioner to avail appropriate remedy as may be available to him
under the law, against the order dated 11/06/2011, passed by the Director,
Primary Education, Ranchi, Jharkhand, contained in AnnexureA to the
Show Cause.
(R.K.Merathia, J)
Mukund/