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 1, Cited by 2]

Supreme Court of India

Sh. Vijay Singh, Secretary Home & Anr vs Mittanlal Hindoliya on 1 November, 1996

Equivalent citations: AIRONLINE 1996 SC 465, 1997 SCC (L&S) 454, (1997) 1 JAB LJ 234, 1997 ALL CJ 273.1, (1996) 6 SERV LR 622, 1997 (1) SCC 258, (1997) 2 SERV LJ 62, (1997) 1 REC CRI R 499, 1997 ALL CJ 1 273.1, (2003) 3 ALLCRILR 998, 2003 (9) SCC 72, 2004 SCC (CRI) 1162

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
SH. VIJAY SINGH, SECRETARY HOME & ANR.

	Vs.

RESPONDENT:
MITTANLAL HINDOLIYA

DATE OF JUDGMENT:	01/11/1996

BENCH:
K. RAMASWAMY, G.B. PATTANAIK




ACT:



HEADNOTE:



JUDGMENT:

O R D E R Delay condoned.

Leave granted.

This appeal by special leave arise from the order in the contempt proceedings dated August 1, 1995 made by the Madhya Pradesh Administrative Tribunal at Indore in Miscellaneous Application No.99 of 1994.

The admitted position is that the respondent was appointed as a Sub-Inspector in the Police Department on January 1, 1960 and his date of birth in the High School Certificate was August 5, 1934. In 1992, he filed an application in the Tribunal for correction of his date of birth contending that his date of birth was July 16, 1938. The Tribunal by order dated February 25, 1994 disposed of the application with a direction to consider the representation of the respondent. The representation was considered and rejected by proceeding dated May 23, 1994. Consequently, the respondent filed a contempt application contending that the appellants have wilfully and deliberately disobeyed the order of the Tribunal and sought for initiation of the proceedings against the appellants under Section 12 of the Contempt of Court Act. In the impugned order, the Tribunal has held that the respondent has not deliberately disobeyed the orders of the court as direction was to consider the case afresh on the finding that the Director General of Police had not applied his mind to the issue and therefore the impugned order came to be issued. The question is : whether the Tribunal was right in its giving directions? It is seen that the Assistant Inspector General of Police who is the Administrative Officer assists the Administrator, namely, the Director General of Police. He had put up the note on it and after consideration of it the Director General of Police had made a note "inform the respondent". Obviously, after consideration of the case he did not agree wit the claim of the respondent and accepted the report submitted by his subordinate, viz., Assistant Inspector General of Police. Thus, it would be a case where due consideration was given to the respondent's representation as per the directions given by the Tribunal. The Tribunal having held that the respondent has not deliberately disobeyed the order, there is no power to issue further directions.

The appeal is accordingly allowed. The direction are set aside. No costs.