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 2, Cited by 0]

Allahabad High Court

Shailendra Kumar Yadav vs R.K. Tomar, Director And 2 Others on 24 June, 2021

Author: Mahesh Chandra Tripathi

Bench: Mahesh Chandra Tripathi





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 36
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 1959 of 2021
 

 
Applicant :- Shailendra Kumar Yadav
 
Opposite Party :- R.K. Tomar, Director And 2 Others
 
Counsel for Applicant :- Rabindra Nath Ojha,Om Prakash Ojha
 

 
Hon'ble Mahesh Chandra Tripathi,J.
 

Heard learned counsel for the applicant through video conferencing.

By order dated 07.10.2020 passed in Writ A No. 8199 of 2020 filed by the applicant, the Court directed as under:

''Heard Sri Rabindra Nath Ojha, learned counsel for the petitioner and learned Standing Counsel for the State authorities.
Learned Standing Counsel appearing for the State authorities states that subject to verification of all facts and contentions on merits being left open, the claim of the petitioner for payment of minimum in the pay scale shall be duly attended to by the said respondent and disposed of in accordance with law and bearing in mind the principles laid down by the Supreme Court in State of Punjab Vs. Jagjit Singh, reported at 2017(1) SCC 148. It is further stated that the exercise of consideration shall be concluded with expedition and preferably within a period of three months from the date of production of a computer generated copy of this order, downloaded from the official website of the High Court Allahabad, along with a copy of the fresh representation.
The computer generated copy of such order be self attested by the petitioner (party concerned) along with a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked. The Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.
Accordingly and without going into the merits of the claim of the petitioner, this petition shall stand disposed of in light of the statement noted above.'' Learned counsel for the applicant submits that a certified copy of the aforesaid order was submitted for compliance before the opposite party but the opposite party has wilfully not complied with the order and, thus, has committed civil contempt liable for punishment under Section 12 of the Contempt of Courts Act, 1971.
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 party to comply with the aforesaid order of the Court within six weeks from the date of production of a copy of this order.
The applicant shall supply a duly stamped registered envelope addressed to the opposite party 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 envelope of the applicant with a copy of contempt application to the opposite party within one week thereafter and keep a record thereof.
The opposite party shall comply with the directions of the writ court and intimate it to the applicant 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 party within the stipulated time as aforementioned.
The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant alongwith a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked.
The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.
Order Date :- 24.6.2021 Rahul.