High Court Patna High Court - Orders

Ram Lochan Sharma vs State Of Bihar &Amp; Ors on 14 July, 2008

Patna High Court – Orders
Ram Lochan Sharma vs State Of Bihar &Amp; Ors on 14 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        MJC No.634 of 2006
                                    RAM LOCHAN SHARMA
                                                  Versus
                                   STATE OF BIHAR & ORS
                                               -----------

For the petitioner : Mr. Aditya Narain Singh, Adv.
For the State of Jharkhand: Sri Dhruba Mukherjee Sr.
standing counsel to State of Jharkhand.

For the State of Bihar : Lala S. N. Rais J.C. to G.A.-IX.

————–

5. 14.07.2008 In this contempt application, the grievance of the petitioner

is that this court’s order dated 12.11.2003 as passed in CWJC NO.

9549 of 1998 has not been complied in connection with giving

promotion to the petitioner.

The said order dated 12.11.2003 mentions that in a

departmental proceeding the petitioner was given a ‘black mark’

which according to Clause-(3) Rule-726 of the police manual remains

in force for three years. The award ‘black mark’ was to be effective

since 18.1.1996 and thus it had ceased to have its force after

18.1.1999. Thus the only findings of this Court vide the said order

dated 12.11.2003 was that the ‘black mark’ awarded to the petitioner

will have its force for three years only and that after lapse of three

years it will have no repercussion.

The main grievance as raised in this contempt application is

that the petitioner’s promotion to the post of Jamadar was due on

28.10.1999 but instead of giving him promotion since that date he has

been allowed promotion with effect from 5.3.2002. The petitioner

contends that while giving promotion the effect of ‘black mark’ has

played in the matter of promotion, hence the promotion as given to the
-2-

petitioner with effect from 5.3.2002 be ordered to be preponed to due

date on 28.10.1999.

The learned counsel for the O.Ps. have submitted that in the

said order dated 12.11.2003 only the findings given by this Court was

that the ‘black mark’ will remain effective for three years. Further

submission is that the matter of promotion as claimed by the petitioner

is entirely different and independent matter which is decided on

several matters and emanating from a different cause of action and

that it has to be decided in a separate writ application and not under

this contempt application. It was also submitted that in the context of

the promotion which cannot be decided in this contempt application

even the effects otherwise do not make out a case of contempt of this

court’s said order dated 12.11.2003.

Hearing as above, I find that the matter of promotion as

raised by the petitioner is an independent cause of action which could

be decided in a separate writ application. In the present circumstances

the violation of this court’s said order dated 12.11.2003 is not

independently established.

In the result, there is no substance in the petition. Hence,

this petition is dismissed.

(C. M. Prasad, J.)

Ravi/-