High Court Jharkhand High Court

Shiv Shankar Sah vs State Of Jharkhand & Ors on 16 November, 2011

Jharkhand High Court
Shiv Shankar Sah vs State Of Jharkhand & Ors on 16 November, 2011


IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
Contempt Case (C) No. 448 of 2011
Shiv Shankar Sah  … … … … … … Petitioner
Versus
The State of Jharkhand and others  … … … Opp. Parties 
­­­­­­
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
­­­­­
For the Petitioner: Mr. Ananda Sen 
For the Respondents: J.C. To A.G. 

­­­­­­
th
 06/Dated: 16    November, 2011
   

1) Counsel   for   the   petitioner   submitted   that   there   is   a   willful 
disobedience   of   the   order   passed   by   this   Court   dated   18.2.2003 
passed in W.P.S. No.3007 of 2002.

2) counsel   for   the   opposite   parties   submitted   that   in   view   of   the 
decision  rendered in   L.P.A.  No.173  of   2003,  a  decision  has   been 
taken by the respondents which has been annexed as Annexure­A 
to the counter affidavit whereby a detailed speaking order has been 
passed rejecting the regularization claim of the petitioner and the 
petitioner   has   not   so   far   challenged   the   said   order   passed   at 
Annexure­A to the counter affidavit which is dated 12th September, 
2011. 

3) Having heard learned counsel for both the sides and looking to the 
facts and circumstances of the case and also looking to the order 
passed in L.P.A. No.137 of 2003 and the respondents have taken a 
decision which is at annexure­A to the counter affidavit, which has 
been   taken   by   the   Forest   conservator,   Jamshedpur   dated   12th 
September,   2011   and   that   the   counsel   for   the   petitioner   has 
admitted that this order has not been challenged by the petitioner 
so far, it can be said that there is no willful disobedience of the 
order passed by this Court on 18th February, 2003 in W.P.S. No.3007 
of 2002. Hence, there is no substance in the contempt petition and 
the same is hereby dismissed. 

(D. N. Patel, J)
Manoj/cp.2