ORDER
J.S.KHEI~IAR. C.-J. (Oral) :
The complainant/petitioner has apptoaeliedlll
Court under the provisions of ti1e»–Cont4ernpt’-of Courts
Act. 1971, on account of non–eom:pli’anee’ of-th.e”
passed by this Court on ofb’
WP No.5755/2004. V The ope’1’ative”-vportioln'”of”the order
passed by this Court being extracted
‘ hereunder;
” The respoii–den-ti;-~,s areudliireeted to reinstate the
petitioner {to the”‘–‘post held by him as on
1~2;’oa..2r303 “arid’l1.e”‘would'”be entitled to 30% of the
t1ael:veravg’es–~»._orwiarrears of salary upto the date of
such ._reinstaten1ent-.._ He would further be entitled
to count this for his service benefits.
pp Theirespondents are at liberty to hold a fresh
‘en-quiiry on thealleged charges brought against the
petitioner, if it is so warranted.”
not a matter of dispute, that
l”=-<.___"-»oomplai.nant/ petitioner has been reinstated into service,
pldieonsequent upon passing of the order dated
_l__8§.O8.2009. It is also not a matter of dispute, that
* V arrears of
salary have been paid to the
complainant/petitioner. The only submission of the
learned counsel for the eomplainant/ petitioner is, that
3
the arrears of salary have not been Correctly calculated
and the wages now being paid to him are not invternzs of
his entitlement.
3. Insofanas the submission-TzadVanr:e’d the
learned counsel for the ‘.(;om}5iaina.nt;’petiti.Q1jier is,”
concerned, as has been * ‘foregoing
paragraph, once the has been
reinstated into iaaid wages, we
are has been
duly “th.evVvVg:rievance raised by the
petitior1_er,._ ‘remedy in accordance with
law. ‘ it t V V it
of the above, the instant contempt
petition V ‘caiisf for no interference and the same is
* V accordinglyh dismissed.
Sd;/..
Chief Justice
Sd/-97′
Judge
rnV*
Index: Y/ N