Citation : 2009 Latest Caselaw 1283 Del
Judgement Date : 9 April, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ Cont. Cas. (C) NO. 4/2009
% Reserved on : 02.03.2009
Date of Decision : 09.4.2009
DR. D. K. ATTERY .... Petitioner
Through Mr. Arvind Kr. Sharma, Advocate
Versus
MR. KANWAL SINGH MEHRA .... Respondent
Through Mr. Ravi Shankar Prasad, Sr. Adv. with
Ms.Maninder Acharya and Mr.Vikas
Sethi, Advocates.
HON'BLE MR. JUSTICE V.K. SHALI
1. Whether reporters of Local papers may be
allowed to see the judgment? YES
2. To be referred to the reporter or not? YES
3. Whether the judgment should be reported in
the Digest? YES
V. K. SHALI, J.
1. This order shall dispose of the contempt petition filed by the
petitioner against the respondent nos. 1 to 4 under Sections 11 and 12
of the Contempt of Courts Act, 1971 read with Article 215 of the
Constitution of India against the respondents for having willfully and
deliberately violated of the order dated 7th November, 2008 passed in
WP(C) No. 7879/2008.
2. That briefly stated the facts, as alleged in the contempt petition,
are that the petitioner vide office order dated 6th October, 2008, the
petitioner who was working as CMO, AVH Haiderpur, was transferred
and posted as Resident Medical Superintendent, Ayurvedic Panchkarma
Hospital, Kalu Sarai in place of Dr. Raj Mann with immediate effect. In
this order, it was mentioned that Dr. Raj Mann will continue to work as
CMO in the same hospital. Another office order dated 23rd October,
2008 was passed by the respondents wherein it was directed that the
status quo shall be maintained in respect of the earlier office order
dated 6th October, 2008 by virtue of which the petitioner was
transferred as Resident Medical Superintendent, Ayurvedic
Panchkarma Hospital. It was stated in the office order that Dr. Raj
Mann would continue to work as Resident Medical Superintendent in
the same hospital in question.
3. The petitioner feeling aggrieved by virtue of the office order dated
23rd October, 2008 filed a writ petition bearing No. 7879/2008 against
the respondents/MCD in which Dr. Raj Mann was also made as a party.
In this writ petition an order dated 7th November, 2008 was passed in
the presence of counsel for the respondent no.1/MCD. The exact
language of the said order is as under:
" The petitioner was promoted as Resident Medical Superintendent in Ayurvedic Panchkarma Hospital, Kalu Sarai vide office order passed by respondent No. 1 on 06.10.2008. The petitioner in para 1 at page 2 of the writ petition has stated that pursuant to order of his promotion dated 06.10.2008, he has taken over the charge of the post of Resident Medical Superintendent in Ayurvedic Panchkarma Hospital, Kalu Sarai w.e.f. 06.10.2008 and this statement made by him is supported by his affidavit filed along with the writ petition. Respondent No. 1 after promoting the petitioner vide order dated 06.10.2008 has passed the impugned order dated 23.10.2008 directing to maintain status quo in relation to promotion order of the petitioner dated 06.10.2008 and asked respondent No. 2 Dr. Kumari Rajj Mann to take over the charge of the post of Resident Medical Superintendent in Ayurvedic Panchkarma Hospital, Kalu Sarai. According to the
petitioner, respondent No. 2 has not taken over the charge of the post of Resident Medical Superintendent in Ayurvedic Panchkarma Hospital, Kalu Sarai till date.
The petitioner has contended in this writ petition that his seniority in the list of CMOs is at serial No. 45 whereas the seniority of respondent No. 2 in the cadre of CMOs is at serial No. 97. The petitioner has annexed the copies of the seniority lists which are at pages 18 and 21 of the paper book to show relative seniority of the petitioner qua respondent No. 2. The grievance of the petitioner in this writ petition is that respondent No. 1 could not have promoted respondent No. 2 who is junior to him and the impugned order according to the petitioner has the effect of reverting him without following due process of law or giving any hearing to him.
The contentions raised by the petitioner in this writ petition requires consideration and will be decided after notice to the other side. Having regard to the facts and circumstances of the case pleaded by the petitioner in the petition and the submissions made by his counsel, the operation of the impugned order dated 23.10.2008 is stayed till next date of hearing.
Issue notice of the writ petition and also of the stay application to the respondents.
Ms. Maninder Acharya accepts notice on behalf of respondent No. 1. Notice be sent to respondent No. 2 on filing of PF and registered A.D. Cover returnable on next date.
Counter affidavit to the petition and reply to the stay application be filed by respondent No. 1 within four weeks. Rejoinder, if any, within two week thereafter.
Sd/-
Dated: 07.11.2008 S.N. AGGARWAL"
4. It was further alleged in the petition that the respondent/MCD
feeling aggrieved by the aforesaid order preferred an LPA bearing No.
799/2008 which was also dismissed. Thereafter, the respondent/MCD
also choose to file an SLP against the order of the Division Bench dated
19th February, 2009. In this SLP, the Hon'ble Supreme Court has
observed that since the order under challenge was in the nature of an
interim order they were loath to interfere in the same, however, the
respondent was given liberty to being on record all subsequent
developments, if any.
5. It has been contended by the learned counsel for the petitioner
that despite the order dated 7th November, 2008 passed by this Court
and upheld right upto the Hon,ble Supreme Court. The respondents
have not handed over the charge of the post of Resident Medical
Superintendent to the petitioner. It is this alleged non handing over of
the charge of the post of Medical Superintendent by the respondents to
the petitioner, he is feeling aggrieved because of which he was
constrained to send a number of letters and representations to the
respondents to give effect to the office order dated 6th October, 2008. It
was alleged in view of stay on the order dated 23rd October, 2008 the
earlier order dated 6th October, 2008 comes into operation. The
necessary consequence of this would be that the petitioner not only has
to work as Resident Medical Superintendent of the hospital in question
but also the fact that the charge of the said post is to be handed over to
the petitioner. Since this was not done despite the fact that sufficient
time have elapsed the petitioner was constrained to file the present
petition against Mr. Kanwal Singh Mehra, Commissioner (MCD), Mr.
Naresh Kumar, Addl. Commissioner (Health), Dr. Madhu Jain, Director
(Hospital Administration), MCD, Town Hall and Mrs. Alka Sharma,
Addl. Deputy Commissioner (Health), Municipal Corporation of Delhi for
initiation of contempt proceedings against them under Sections 11 and
12 of the Contempt's of Court Act, 1971 and punish them in accordance
with law.
6. An advance copy of the contempt petition was given to the learned
counsel for the respondents, Ms. Maninder Acharya representing the
MCD who filed a reply on behalf of the respondents. In the reply, it was
contended by the learned counsel that the respondents did not intend
to violate any order of the Court much less the same was willful and
deliberate. On the merits of the application, it was stated that the
order dated 7th November, 2008 passed by the learned Single Judge
directing the status quo with regard to the office orders dated 23rd
October, 2008 has been fully complied with by passing an order dated
16th February, 2009 whereby the Dr. Raj Mann has been reverted back
to the post of CMO in the same hospital and she does not continue to
be as Resident Medical Superintendent. It was stated that the passing
of a fresh order dated 16th February, 2009 shows bona fides that the
respondents and its officials who are arrayed respondents herein in the
contempt petition that they can never ever dream to violate the orders of
the Court.
7. I have heard the learned counsel for the parties and perused the
record carefully. The main contention on the basis of which the learned
counsel for the petitioner is urging that contempt has been committed
by the respondents is the fact that once the office order dated 23rd
October, 2008 is stayed by the Court, the earlier office order dated 6th
October, 2008 comes into operation and in pursuance to the said
operation although the petitioner has taken up the charge of the post of
Resident Medical Superintendent of the hospital in question yet the
respondents have not handed over the charge of the said post to the
petitioner. As a consequence of which it is contended that this
constitutes the willful and deliberate violation of the orders dated 7th
November, 2008. The crux of the contention of the learned counsel for
the petitioner is that once the order of status quo with regard to the
office order dated 23rd October, 2008 is passed on 7th November, 2008
this ipso facto assumes that the earlier the order of transfer of the
petitioner dated 6th October, 2008 comes into operation and the
petitioner has not only to function as a Resident Medical
Superintendent of the hospital in question but also he has to be given
the charge therein of the said post so that he can effectively implement
the orders. It was contended that this is all the more necessary on
account of the fact that the order dated 7th November, 2008 which was
passed by the learned Single Judge was not only affirmed by the
Division Bench but also by the Hon'ble Supreme Court.
8. At the outset, it is not in dispute that the contempt would be
made out against a party if not only it disobeys the orders of the Court
but such disobedience ought to be willful, deliberate and contumacious.
The Courts have been repeatedly holding is that the contempt power
must be exercised very sparingly and it is only, in cases, where majesty
of the law is sought to be lowered on account of the action or in-action
of the alleged contemnor that the Court must invoke this power of
initiation of contempt proceedings. It is pertinent in this regard to refer
to observations passed by the Hon'ble Supreme Court in the case titled
Jhareswar Prasad Paul & Anr. Vs. Tarak Nath Ganguly & Ors. (2002)
5 SCC 352 wherein it has been observed as under:
"The purpose of contempt jurisdiction is to uphold the majesty and dignity of the courts of law, since the respect and authority commanded by the courts of law are the greatest guarantee to an ordinary citizen and the democratic fabric of society will suffer if respect for the judiciary is undermined. The Contempt of Courts Act, 1971 has been introduced under the statute for the purpose of securing the feeling of confidence of the people in general for true and proper administration of justice in the country. The power to punish for contempt of court is a special power vested under the Constitution in the Courts of record and also under the statute. The power is special and needs to be exercised with care and caution. It should be used sparingly by the courts on being satisfied regarding the true effect of contemptuous conduct."
9. Similarly, there are authorities galore to the effect that in case
there is an ambiguity in the order or where the order is capable of two
different interpretations that certainly it could not be said to be
contempt is made out against a party in case it chooses to observe a
particular line which may be in-consistent with the ambiguous order
and though the same may not be to the liking of the petitioner.
Reliance in this regard is placed on the same in the case titled Tilak
Ram (since deceased) Vs. Z.U. Siddiqui & Ors. 107(2003) DLT 565
wherein it has been laid down that determination of Court whether two
or more understandings or interpretations reasonably are possible it
will be wholly inappropriate on the part of the Court to press into use
the power contained under Contempt's of Court Act, 1971. In such a
case, the petitioner ought to be granted liberty to pursue any
appropriate legal proceedings to lay at rest the controversy in the fuller
adjudication.
10. Now coming back to the facts of the present case, on 7th
November, 2008 the petitioner by virtue of an independent writ petition
bearing No. 7879/2008 challenged the validity of the office order dated
23rd October, 2008 by which the respondent/MCD had directed the
maintenance of the status quo with regard to the service of the
petitioner but had also permitted Dr. Raj Mann to work as Resident
Medical Superintendent. The Court had stayed the said order dated
23rd October, 2008, but it did not mean that the earlier order dated 6th
October, 2008 was directed to be implemented. Moreover, it was the
case of the petitioner that he had already taken the charge of the post of
Medical Superintendent in pursuance to office order dated 6th October,
2008, then there was no occasion for the Court to comment on the
order dated 6th October, 2008. It was in this background that the
learned counsel for the petitioner had made a specific submission
before the Court which is recorded in the order dated 7th November,
2008 wherein it has been stated that pursuant to the offer of the
promotion of the petitioner dated 6th October, 2008, he had taken over
the charge of the post of Resident Medical Superintendent. It was in
this context that the learned Single Judge had observed as under:
"Having regard to the facts and circumstances of the case pleaded by the petitioner in the petition and the submissions made by his counsel, the operation of the impugned order dated 23.10.2008 is stayed till next date of hearing."
11. In the office order dated 23rd October, 2008 although there is a
stay against the operation of the said order but this direction of the
Court could not be deemed to have revived ipso facto order dated 6th
October, 2008 the order by virtue of which the petitioner was
transferred to the post of Resident Medical Superintendent of Ayurvedic
Panchkarma Hospital, Kalu Sarai in place of Dr. Raj Mann. This is an
ambiguity in the order dated 7th November, 2008 in as much as there is
no specific direction in the said order that on account of the stay of
order dated 23rd October, 2008, the order dated 6th October, 2008 gets
automatically revived. This ambiguity is further compounded by the
averment made by the petitioner in the writ petition in which the order
dated 7th November, 2008 was passed, as the learned counsel for the
petitioner had made a specific submission before the Court that
"pursuant to the order of his promotion dated 6th October, 2008 the
petitioner had taken over the charge of post of Resident Medical
Superintendent" meaning thereby when the order dated 7th November,
2008 was passed the petitioner had not only taken the charge of the
post of Resident Medical Superintendent but he was functioning as
such Resident Medical Superintendent. If that be so that the petitioner
was functioning as a Resident Medical Superintendent and he had
taken the charge of the said post then there was absolutely occasion for
the respondents to have passed a fresh office order dated 23rd October,
2008 directing the status quo in respect of the order dated 6th October,
2008 because the said order had in the light of the submissions had
already been implemented.
12. Further, when the contempt petition is filed by the petitioner the
main grievance of the petitioner is that the respondents are not handing
over the charge of the post of Resident Medical Superintendent to the
petitioner. This averment is made by the petitioner in paragraph 8 of
the petition which reads as under:
"It is pertinent to mention herein that the said Act of the respondents is willful and deliberate as the same will be clear from the fact that the 06.10.2008 though the petitioner being posted as Resident Medical Superintendent and having joined Resident Medical Superintendent ayurvedic Panchkarma Hospitral, Kalu Sarai has not been giving charge for the reasons best known to the respondents despite the petitioner having filed a representation to the respondents to implement the order dated 06.10.2008."
13. The aforesaid facts pleaded by the petitioner in the present
contempt petition are totally at variance with the submissions made by
the learned counsel for the petitioner when the order dated 7th
November, 2008 was passed by this Court. In the first instance, the
petitioner is saying that the charge has not been handed over of the
post of Resident Medical Superintendent although he has joined so,
while as during the course of making of his submission on 7th
November, 2008 he says that not only he has joined as Resident
Medical Superintendent but also taken the charge thereof.
14. Clearly, there is an ambiguity in the stand of the petitioner
himself much less to say about the order dated 7th November, 2008
inasmuch as although the operation of the office order dated 23rd
October, 2008 has been stayed but it does not specifically say that the
office order dated 6th October, 2008 continues to be in existence. As a
matter of fact, there is no occasion for the learned Court to have pass
any order with regard to the office order dated 6th October, 2008
because the petitioner himself had apparently made a statement that he
has already joined as Resident Medical Superintendent and taken the
charge thereof which he is now trying to riggle of out and then take the
charge on the strength of the present contempt.
15. The purpose of contempt proceedings is not to amplify or explain
or to fill up the ambiguity which will be there in the order or which the
petitioner is alleging violation. Conversely, in case, an order is capable
of two interpretations then the benefit of the same cannot be given to
the petitioner so as to fill up that lacuna and punish the respondents
for contempt as the contempt proceedings are punitive, they have to be
given very strict interpretation.
16. For the reasons mentioned above, I am of the considered opinion
that prima facie there may be disobedience of the order dated 7th
November, 2008 passed by the Court on the part of the respondents,
but this cannot be construed to be a willful and contumacious
disobedience so as to enable the petitioner to compel or persuade the
Court to punish for contempt because the petitioner himself has made
contrary averments in the first instance that he had taken the charge of
post of Medical Superintended. There is absolutely no impediment on
the part of the petitioner that if he has not taken the charge of the post
of Resident Medical Superintendent or if he wants to give an
interpretation that the staying of the operation of the office order of 23rd
October, 2008 the ipso facto brings the earlier office order dated 6th
October, 2008 into operation he may obtain necessary clarification from
the Court where the matter is pending but certainly it does not
tantamount to indicating a contempt proceedings against the
respondent.
17. It is also urged by the learned counsel for the petitioner although
the four respondents were arrayed as alleged in the contempt petition
but the affidavit was filed by one of the respondents. I have perused
this fact. This is only a response to the show cause notice where the
affidavit has been filed on behalf of the respondent no. 1. It has been
stated that this is a reply on behalf of all the respondents. In any case,
this is only a technical objection, first of all, the Court must be satisfied
that prima facie case for contempt is made out.
18. For the reasons mentioned above, I discharge the contempt notice
and dismiss the petition for initiating the contempt proceedings under
sections 11 and 12 of the Contempt's of Court Act, 1971 against the
respondents. However, the petitioner shall be free to obtain such
clarification as he may deem fit with regard to the order dated 7th
November, 2008. No order as to costs.
APRIL 9th, 2009 V.K. SHALI, J. KP
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!