Allahabad High Court
Babalu vs Ruby Singh, Secretary, Basic Shiksha ... on 24 September, 2019
Author: Mahesh Chandra Tripathi
Bench: Mahesh Chandra Tripathi
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 6128 of 2019 Applicant :- Babalu Opposite Party :- Ruby Singh, Secretary, Basic Shiksha Parishad, U.P. And Another Counsel for Applicant :- Shivendu Ojha,Shatrughan Sonwal,Sri. Radha Kant Ojha, Senior Advocate Hon'ble Mahesh Chandra Tripathi,J.
Heard learned counsel for the applicant.
The applicant is before this Court against wilful defiance of the order dated 23.5.2019 passed in Writ Petition No.7685 of 2019 (Babalu v. State of U.P. & Ors.), which for ready reference is quoted as under:-
"In the written instructions provided by the learned Standing counsel, it is disclosed that petitioner got one mark in question no.9 in the re-evaluation result whereby his marks has been raised from 58 to 59.
Learned counsel for the petitioner has demonstrated from the Question Booklet Series-'B', key answers, and answer scripts of the petitioner that answer to question no.34 is correct. It appears that the marks have not been provided to the petitioner by the examiners for the reason that there was some cutting in the column of answer to the said question.
In view of the judgment of this Court in Writ Petition No.18235 of 2018 in Annirudh Narain Shukla vs. State of U.P. such cutting and overwriting is liable to be ignored.
The respondent no.4, Secretary Examination Regulatory Authority, U.P., Allahabad, is, therefore, directed to provide one mark to the petitioner for the aforesaid answers and declare corrected result at the website within a fortnight from today."
Learned counsel for the applicant submits that a certified copy of the aforesaid order was submitted for compliance before the opposite parties but the opposite parties have wilfully not complied with the order and, thus, have committed civil contempt liable for punishment under Section 12 of the Contempt of Courts Act, 1971.
Learned counsel for the applicant apprises to the Court that in the present matter no special appeal has been preferred against the writ Court order in question. However, in similar matters various special appeals have been preferred but all were dismissed. In this backdrop, it is contended that the writ Court order in question must be complied with by the opposite parties.
Prima facie a case of contempt has been made out. However, considering the facts and circumstances of the case, one more opportunity is afforded to the opposite parties to comply with the aforesaid order of the Court within two weeks from the date of production of a certified copy of this order.
The applicant shall supply a duly stamped registered envelope addressed to the opposite parties and another self-addressed stamped envelope to the office within one week from today. The office shall send a copy of this order along with the self-addressed stamped envelope of the applicant with a copy of contempt application to the opposite parties within one week, thereafter and keep a record thereof. The opposite party shall comply with the directions of the writ Court and intimate the applicant of the order through the self-addressed envelop within a week, thereafter.
With the aforesaid observations, this application is disposed of at this stage with liberty to the applicant to move a fresh application, if the order is not complied with by the opposite parties within the stipulated time as aforementioned.
Order Date :- 24.9.2019 SP/