Citation : 2021 Latest Caselaw 1317 HP
Judgement Date : 25 February, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH,
SHIMLA
COPC No.246 of 2020
.
Date of Decision: 25.02.2021
______________________________________________________________________
Het Ram .....Petitioner
Versus
Smt. Kumad Singh & another ..... Respondents
______________________________________________________________________
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting? 1
For the Petitioner : Mr. Om Parkash Goel, Advocate.
For the Respondents : Mr. Naresh Kaul , Advocate.
Sandeep Sharma, Judge (oral):
By way of present Contempt Petition, prayer has been
made on behalf of the petitioner for initiation of contempt proceedings
against the respondents for having intentionally and deliberately
disobeyed the judgment dated 13.08.2020, passed by Division Bench of
this Court in CWP No.2811 of 2020, titled as Het Ram versus
H.P.T.D.C & another.
2. Careful perusal of aforesaid judgment, alleged to have
been violated, (Annexure C-1), reveals that Division Bench of this
Court while disposing of the petition, directed the respondents to
Whether the reporters of the local papers may be allowed to see the judgment?
release the admissible retiral benefits in accordance with law. It was
further directed by Division Bench of this Court that 50% of such
benefits be released within two weeks from the date of the judgment
.
and the remaining amount alongwith statutory interest be released
within two months thereafter. Since despite there being specific
direction to do the needful, as taken note above, respondents have
failed to release the retiral benefits to the petitioner, he has
approached this Court in the instant proceedings.
3. Mr. Naresh Kaul, learned counsel representing the
respondents while accepting notice on behalf of the respondents states
that though he has every reason to believe and presume that by now
aforesaid judgment alleged to have been violated, must have been
complied with, but if not, same would be complied with within a
period of four weeks from today.
4. Consequently, in view of the fair statement made by
learned counsel representing the respondents, this Court sees no
reason to keep the present petition alive and as such, same is
accordingly disposed of with the direction to the respondents to do the
needful within a period of four weeks, if not already done, failing
which, they would further aggravate the contempt. Petitioner is at
liberty to get the present proceedings revived in case aforesaid
judgment is not complied with, so that appropriate action, in
accordance with law is taken against erring official. Notices issued to
the respondents are hereby discharged accordingly.
.
(Sandeep Sharma),
Judge
25th February,2021
(shankar)
r to
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!