High Court Jharkhand High Court

Padmalochan Kalindi vs State Of Jharkhand & Ors on 8 July, 2009

Jharkhand High Court
Padmalochan Kalindi vs State Of Jharkhand & Ors on 8 July, 2009
                       IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                Cont.(Civil)Case No. 254 of 2008


           Padmalochan Kalindi                               ..... Petitioner

                                    Versus


           The State of Jharkhand & ors.                     .... Opposite parties




                CORAM :                  HON'BLE THE CHIEF JUSTICE
                                HON'BLE MR.JUSTICE NARENDRA NATH TIWARI
                                       HON'BLE MR.JUSTICE D.K.SINHA

                                               ......
           For the petitioner        : Mr.D.K.Dubey
           For the State             : Mr.Sumir Prasad

                                          ....

3 / 8.7.2009

. Although this Bench had passed an order on 20.5.2009

that the respondent-contemnor should explain as to why they should

not be punished for contempt of Court for willful disobedience of the

order dated 11.10.2007 passed in L.P.A. No. 542 of 2006, which had

been referred to the Full Bench and was finally decided on

11.10.2007, we have noticed after hearing the counsel for the parties

that the petitioner has essentially filed this contempt petition for

implementation of the order dated 23.8.2006 passed in W.P.(C) No.

2814 of 2006, which finally had been referred to the Full Bench for

consideration of a question as to whether the order of recovery of

amount after the retirement of an employee after long number of

years, is permissible or not.

The matter has finally been decided by the Full Bench

earlier and, therefore, no further question remains to be considered

by this Full Bench. However, there appears to be a direction by the

Full Bench in its judgment and order to pay the arrears of pension

and gratuity to the petitioner alongwith interest as directed by the
2

learned Single Bench also within a period of two months from the

date of receipt/production of a copy of the order of the said Full

Bench, if not already paid. A further direction was issued by the said

Full Bench that the respondents shall also refund the amount which

was deducted earlier and the same was ordered to be adjusted

against the alleged dues within the said period. It was further

observed that if the arrears/amounts aforesaid are not paid within

the said period , he shall be entitled to get interest at the rate of

10% per annum on the amount of arrears from the date of his

retirement till final payment.

In view of this categorical direction, a petition for

contempt was filed by the petitioner, which was heard by this Full

Bench on 20.5.2009 and the respondents were directed to report

compliance of the order.

It is now informed by the respondents that the order

already stands complied since the entire payment has been made.

In view of this information, no case of contempt is made

out but the counsel for the petitioner submitted that the order

passed by the learned Single Bench has not been complied in its

entirety.

But even if it is so, a petition for contempt is not required

to be heard by the Full Bench since the Full Bench would be obliged

to hear the contempt petition only to the extent by which direction

had been issued by the judgment and order of the Full Bench, which

already stands complied.

If the petitioner is still aggrieved and has reason to

contend that the order passed by the learned Single Judge has not

been entirely complied, he would be at liberty to file a fresh

contempt petition before the Single Bench. In so far as this

contempt petition is concerned, it is not required to be adjudicated
3

further by the Full Bench inasmuch as the counsel for the petitioner

is missing that a contempt petition for implementation of the order

passed by the learned Single Bench cannot be expected to be

adjudicated and implemented by the Full Bench.

The contempt petition is, therefore, dismissed.

( Gyan Sudha Misra, C.J.)

( Narendra Nath Tiwari, J )

( D. K. Sinha, J. )

G.Jha/