Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Kumar Jana vs Gopal Krishna Nayar Krishna Kumar ...
2021 Latest Caselaw 4991 Cal

Citation : 2021 Latest Caselaw 4991 Cal
Judgement Date : 23 September, 2021

Calcutta High Court (Appellete Side)
Rajendra Kumar Jana vs Gopal Krishna Nayar Krishna Kumar ... on 23 September, 2021
    110                 IN THE HIGH COURT AT CALCUTTA
23.09.2021                   Special Civil Jurisdiction
  sb
   Ct23                        APPELLATE SIDE
                             (Through Video Conference)

                                 CPAN 605 of 2013
                                        In
                                 WPA 27479 of 2012

                              Rajendra Kumar Jana
                                       Vs.
                    Gopal Krishna Nayar Krishna Kumar & Ors.


                       Mr. Upendra Roy
                                  ... For the applicant/petitioner.

                       Mr. L. K. Gupta, Sr. Advocate,
                       Mr. U. K. Mandal
                                   ... For the alleged
                                   contemnors/respondents.

The contempt petition arises out of a

judgment and order dated 20th December, 2012,

passed in WP 27479(W) of 2012. The operative portion

of the said order is as follows:-

"For these reasons, I dispose of this WP ordering as follows. Within eight weeks from the date this order is served, the respondents shall pay the petitioner all benefits payable under the settlement dated January 19, 2010 with 7% p.a. interest from the date the benefits concerned became payable. No costs. Certified xerox".

It is submitted on behalf of the alleged

contemnors/respondents that Mr. Gopal

Krishnanayar Krishna Kumar, Mr. Kanak Kanti

Barua and Mr. Gopi Mohan Chatterjee, respectively,

being the alleged contemnors/respondents no. 1, 2

and 3 are no more in service. The present incumbents

namely, Mr. Amal Kumar Mehera is holding the post

of Deputy Chairman, Calcutta Dock Labour Board,

Mr. Subrata Kumar Das is presently holding the post

of Secretary In-charge and Mr. Bhaskar Ghosh is

presently holding the post of Chief Accounts Officer,

are respectively holding the office that used to be held

by Mr. Gopal Krishnanayar Krishna Kumar, Mr.

Kanak Kanti Barua and Mr. Gopi Mohan Chatterjee.

These three persons should be added as alleged

contemnors/respondents.

The petitioner is given liberty to add the Mr.

Amal Kumar Mehera, Mr. Subrata Kumar Das and

Mr. Bhaskar Ghosh as alleged

contemnors/respondents no.4, 5 and 6. The

amendment should be carried out by inserting the

names of the three aforesaid persons in the cause title

of the contempt petition by 24th September, 2021. The

petitioner shall serve a copy of the amended contempt

petition on the added alleged

contemnors/respondents and file an affidavit of

service to that effect on the next date.

           On        behalf             of            the        alleged

contemnors/respondents,            it        is       submitted    that

Calcutta Dock Labour Board is in such a bad

financial state that knowing fully well that the order

in contempt has to be complied with is not in a

position to comply with the said order due to dire

paucity of funds.

The alleged contemnors/ respondents are

directed to file an affidavit stating therein whether any

of the employees had been provided the benefit under

the settlement dated January 19, 2010 as directed to

be paid to the petitioner and if so whether the

payment has been made before or after the order

dated 20th December, 2012. The alleged

contemnors/respondents shall also state in the

affidavit the number of pensioners on 20th December,

2012 and at the present as also the number of

employees on 20th December, 2012 and at present.

The affidavit shall also disclose the total amount that

is required to be paid for pensionary benefit to the

retired employees every month and the total amount

spent for paying the salaries of the staff and

employees of Calcutta Dock Labour Board at the

present. The affidavit shall also state the average

income of Calcutta Dock Labour Board from April 1,

2012 and September 30, 2021. The said affidavit shall

also indicate the average expenses excluding payment

of salary, pension and other emoluments between

April 1, 2012 and September 30, 2021 as also the

particulars of assets and properties of Calcutta Dock

Labour Board and their tentative value specifying

therein whether any asset has been sold between

December 20, 2012 and September 30, 2021.

The said affidavit shall be filed by 9th

November, 2021. Reply thereto, if any, be filed by 23rd

November, 2021. The matter will appear in the list on

25th November, 2021.

(Arindam Mukherjee, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter