IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont.(Civil)Case No. 484 of 2008
....
Ram Raj Tiwary .... Petitioner
Versus
J.S.E.B. & ors. ..Opp.Parties
CORAM : HON'BLE THE CHIEF JUSTICE
....
For the petitioner : Mr.Binod Kumar
For the Opp.Parties : Mr.S.Ranjan
....
3/ 6.2.2009
This is a petition for contempt alleging non-compliance of the
order dated 7.4.2006 by which a batch of writ petitions were disposed of,
including the writ petition bearing W.P.(S) No. 4389 of 2004, which is the
subject matter of the present contempt petition, observing therein that the
admitted retiral dues legally payable to the petitioner be paid to them by
handing over a cheque to the claimants on 7.5.2006 before the Lok Adalat,
which was to be held in the High Court premises. The learned Single Judge
further observed that if the Board disagrees or refuses to pay any of the
claim, the same shall be communicated to the petitioner forthwith.
Having heard the counsel for the parties, it is clear that the
admitted retiral dues have already been paid to the petitioner but he has
claimed further amount as per his calculation. That part has also been dealt
with by the respondent as the respondent has already communicated reasons
to the petitioner as to why additional amount is not payable to him.
Whether the additional amount is payable to the petitioner or not,
cannot be made a subject matter of contempt petition as that might be a
separate cause of action to be raised at the appropriate Forum. In sofar as
this contempt petition is concerned, no case for contempt is made out , in the
light of the aforesaid discussions.
The contempt petition, therefore, is dismissed.
( Gyan Sudha Misra, C.J.)
G.Jha/