Gujarat High Court High Court

S.B vs The on 7 October, 2011

Gujarat High Court
S.B vs The on 7 October, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2276/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2276 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 6632 of 2011
 

 
=========================================================


 

S.B
KARELIYA (RETIRED) & 34 - Applicant(s)
 

Versus
 

C.P.PATEL
DISTRICT DEVELOPMENT OFFICER & 2 - Opponent(s)
 

=========================================================
Appearance : 
MS
URVIARAVAL for
Applicant(s) : 1 - 35. 
NOTICE SERVED for Opponent(s) : 1 - 3. 
MR
HS MUNSHAW for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 07/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. The
basis of the present proceedings is the order dated 24.06.2011 passed
by the learned Single Judge of this Court in Special Civil
Applications No. 6632 of 2011 with 6633 of 2011 to 6666 of 2011,
whereby the learned Single Judge directed respondent no.1 viz.
District Development Officer to refund the amount recovered from the
petitioner so far within a period of six weeks from the date of the
receipt of the order and after refund, the respondent no.1 has been
ordered to grant reasonable and adequate opportunity of hearing to
the petitioner and thereafter to pass the fresh order in accordance
with law. The learned Counsel for the petitioner has pointed out to
the Court that Letters Patent Appeals were preferred before the
Division Bench against the order of the learned Single Judge and the
Division Bench vide order dated 12.8.2011 expressly rejected the
prayer for interim relief. In spite of the same the order has not
been complied with.

2. Attempt
was made by the learned Counsel for respondent no.1 to contend that
as the Letters Patent Appeal was to be finally heard, the amount has
not been refunded. He further states that the amount has already been
deposited with the Treasury and therefore the procedure for recalling
of the amount for withdrawal of the amount may take some time and
therefore he submitted that either this Court may await final
disposal of the Letters Patent Appeal or time may be granted and now
in his submission, the matter is fixed on 10.10.2011.

3. It
is hardly required to be recorded that once the interim relief was
expressly rejected by the Division Bench in Letters Patent Appeal it
was obligatory on the part of the respondent no.1 herein to comply
with the order. In spite of the fact that the period of six weeks has
already expired he has not refunded the amount.

4. Hence,
unless the Letters Patent Appeal is finally disposed of and any
further order is passed by the Division Bench in the Letters Patent
Appeal, it is directed that respondent no.1 shall refund the amount
to the concerned petitioner on or before 18.10.2011 failing which he
shall remain personally present before this Court and explain as to
why appropriate punishment should not be imposed upon him for
committing breach of the order of this Court.

5. S.O.to
18.10.2011. Mr. Munshaw shall communicate this order. Direct
service is permitted.

Sd/-

(Jayant
Patel, J)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top