IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. (Cr.) Case No. 4 of 2010
Presiding Officer Labour Court, Jamshedpur...............Appellant/Respondent
Versus
1. B.K.Mishra
2. Smt. Manju Roy Chowdhary........................ Respondents
......
Coram: The Hon'ble Mr. Justice R.K.Merathia
The Hon'ble Mr. Justice R.R.Prasad
......
For the Appellant : Mr.
For The Respondents : Mr. Jai Prakash Jha, Sr. Advocate
......
O R D E R
C.A.V. on 05/04/2011 Delivered on 15/04/2011
12/15.04.2011
After hearing Mr. Jai Prakash Jha, learned senior counsel
appearing for the respondents and going through the records carefully, when
we expressed that primafacie a case is made out under Section 2 (c) of the
Contempt of Courts Act, 1971, for committing Contempt of the Labour Court,
Jamshedpur presided by Sri Rajesh Kumar Vaish, Mr. Jha submitted that the
respondents beg unqualified apology and undertake to behave properly in
future.
2. In the circumstances, the respondents are given an opportunity
to appear personally and beg apology before Mr. Rajesh Kumar Vaish, who is
presently posted as District & Sessions Judge, Sahebganj, at the place of his
posting, within two weeks from today. Within the same time, they will furnish
such undertaking before the Labour Court, Jamshedpur
3. Mr. Rajesh Kumar Vaish and the Labour Court, Jamshedpur will
send their reports in this regard to this Court.
Put up this case after three weeks.
Let a copy of this order be handed over to Sri Jha, and be
communicated by FAX to the Presiding Officer, Labour Court, Jamshedpur as
well as Mr. Rajesh Kumar Vaish, District & Sessions Judge, Sahebganj.
(R.K.Merathia, J.)
(R.R.Prasad, J.)
Mukund/