Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 21]

Supreme Court of India

P.R. Sinha & Ors vs Inder Krishan Raina & Ors on 7 December, 1995

Equivalent citations: 1996 SCC (1) 681, 1995 SCALE (7)201, AIRONLINE 1996 SC 393, (1996) 1 SCJ 69 1996 (1) SCC 681, 1996 (1) SCC 681

Author: N.P Singh

Bench: N.P Singh

           PETITIONER:
P.R. SINHA & ORS.

	Vs.

RESPONDENT:
INDER KRISHAN RAINA & ORS.

DATE OF JUDGMENT07/12/1995

BENCH:
SINGH N.P. (J)
BENCH:
SINGH N.P. (J)
FAIZAN UDDIN (J)

CITATION:
 1996 SCC  (1) 681	  1995 SCALE  (7)201


ACT:



HEADNOTE:



JUDGMENT:

O R D E R Leave granted.

This appeal has been filed on behalf of Managing Director, Chief General Manager and General Manager, Bharat Coking Coal Ltd., a Government of India Undertaking, against an order dated 4th December, 1990 passed by a learned Judge of Jammu & Kashmir High Court directing the appellants to implement the order dated 27th August, 1990 passed by the said High Court.

It appears that a writ petition was filed on behalf of the respondents making a grievance regarding non supply of coal inspite of the deposit having been made so far as the price of the coal was concerned. The stand of the appellants before the High Court was that the Income Tax Department had attached the money which had been deposited by the respondents for the supply of the coal.

It is an admitted position that an exparte ad interim order was passed on 27th August, 1990 by the High Court while admitting the writ petition saying that in the meantime respondents of the said writ petition shall release the coal to the writ petitioners for which they have received the payment.

We are informed that a counter affidavit was filed. A petition was also filed for modification of the aforesaid interim order bringing to the notice of the High Court the circumstances under which the coal could not be supplied to the writ petitioners. Thereafter the impugned order was passed saying that the aforesaid order dated 27th August, 1990 must be implemented within two weeks and a direction was given to list the contempt petition alongwith writ petition on 23rd December, 1990. In the meantime this Court on 20th December, 1990 issued notice on the special leave petition and passed an order staying further proceedings before the High Court. From the records it appears that respondents have appeared but none appeared when the appeal was taken up for hearing.

This Court has pointed out repeatedly that while entertaining the writ petition the High Court should not pass interim order, the nature of which is to grant a relief which can be granted only at the final disposal of such writ petition. Reference in this connection may be made to the case of State of J & K vs. Mohd. Yaqboob Khan & Ors. reported in 1992(4) SCC 167.

We set aside the order dated 4th December, 1990 and request the High Court to first consider the application for modification filed on behalf of the appellants and thereafter pass any other appropriate order in accordance with law.

The appeal is allowed accordingly.

We request the High Court to also consider whether in the facts and circumstances of the case the proceedings for contempt should be pursued.