High Court Patna High Court - Orders

Smt.Sunita Devi @ Sunita Kumari … vs Mr.Anupam Kumar on 25 August, 2010

Patna High Court – Orders
Smt.Sunita Devi @ Sunita Kumari … vs Mr.Anupam Kumar on 25 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.1255 of 2009
                      SMT.SUNITA DEVI @ SUNITA KUMARI & ORS .
                                      Versus
                                 MR.ANUPAM KUMAR .
                                   -----------

3/ 25/08/2010 Heard learned counsel for the petitioners and

learned counsel for the State.

Learned counsel for the petitioners fairly

submits that in pursuance of the direction of the writ

court the representation has been disposed. Alleging non-

compliance of the orders of the writ court it is submitted

that the disposal of the representation is not in

consonance with the law as it is contrary to certain

orders of this Court on similar matters.

The petitioners appear to have been in an

extreme haste for disposal of their writ application. They

only sought a direction for disposal of their

representation in light of certain orders of this Court.

What was the content of the representation or what were

the similar orders of the Court, of what nature and in

what context was also not considered relevant to be

pressed before this Court.

A contempt proceeding shall lie only for

disobedience of a specific direction given. The direction

was to dispose off the representation. That having been

done, this Court finds it difficult to proceed any further in
-2-

the contempt jurisdiction.

If the petitioners are of the opinion that the

disposal of the representation ignores certain specified

judgments of this Court, their remedy lies in a fresh writ

application.

The application is dismissed.

KC                                ( Navin Sinha, J.)