High Court Jharkhand High Court

Sarayu Prasad Roy vs State Of Jharkhand & Ors on 19 February, 2009

Jharkhand High Court
Sarayu Prasad Roy vs State Of Jharkhand & Ors on 19 February, 2009
                      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               Cont. (C) Case No.        404       OF 2008
     Surya Prasad Roy                                                   Petitioner
                                             Versus
      The State of Jharkhand & Ors.                                     Respondents
                                              -------
     CORAM                            HON'BLE THE CHIEF JUSTICE
     For the Appellant/Petitioner                     Mr.S.K.Pandey
     For the Respondent/Opp.Party                     JC to G.P II
                                                --------

4. 9.2.2009

This is a petition for contempt alleging non-compliance of the order

dated 1.9.2004 passed in CWJC No.11805/1993P, by which the learned Single

Judge had allowed the writ petition holding therein that the petitioner is entitled to the

scale of Headmaster, which was to be paid to him.

The petitioner has alleged in this petition that although the amount has

been sanctioned for payment, the scale of Headmaster has not been granted to him

and only the scale of a Teacher/Master has been allowed, on the basis of which the

amount has been paid.

The aforesaid controversy cannot be raised by way of a petition for

contempt since the version of the respondent-contemnors is that the amount has not

been paid as per the scale of the Teacher/Master, but has been paid on the basis of

the scale applicable to the Headmaster. Under the circumstance, the petitioner

should have got the order of the learned Single Judge clarified either by way of an

application for clarification or by a petition of review as to whether the computation

is correct or not and the aforesaid controversy cannot be made a subject-matter of a

petition for contempt. In so far as this petition for contempt is concerned, no case for

contempt is made out. The petition, therefore, is dismissed.

(Gyan Sudha Misra.C.J.)

dey