Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manoj Kumar Singh vs The State Of Jharkhand Through The Chief ...
2026 Latest Caselaw 2779 Jhar

Citation : 2026 Latest Caselaw 2779 Jhar
Judgement Date : 8 April, 2026

[Cites 16, Cited by 0]

Jharkhand High Court

Manoj Kumar Singh vs The State Of Jharkhand Through The Chief ... on 8 April, 2026

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                             2026:JHHC:9941-DB




      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                  W.P. (PIL) No.4900 of 2024
                                -----
        Manoj Kumar Singh, son of Rajdeo Singh, resident of Flat No.1-
        D, Block-E, Satyabhama Grand Apartment, Kusai, Ranchi,
        Jharkhand.                              .......... Petitioner.
                              -Versus-
     1. The State of Jharkhand through the Chief Secretary, Government
        of Jharkhand, Dhurwa, Ranchi.
     2. Secretary, Information Technology & E-Governance, Government
        of Jharkhand, Dhurwa, Ranchi.
     3. Union of India, through the Secretary Ministry of Electronics and
        Information Technology, Government of India, New Delhi.
                                                .......... Respondents.
                                -----
        CORAM :          HON'BLE THE CHIEF JUSTICE
                      HON'BLE MR. JUSTICE RAJESH SHANKAR
                                -----
        For the Petitioner :       Mr. Utkarsh Singh, Advocate
                                   [Through V.C.]
        For the State       :      Mr. Sahbaj Akhtar, A.C. to AAG-III
                                -----
        Order No.17                                  Date: 08.04.2026

1.      The petitioner by instituting this petition in public interest seeks

        the following reliefs:

             I.   For issuance of writ/s, order/s, or direction/s particularly
                  the Prerogative Writ of 'Mandamus' to Respondent No. 1
                  & 2 to operationalize and ensure the proper functioning of
                  the Office of the Adjudicating Officer under Section 46 of
                  the Information Technology Act, 2000, in compliance with
                  the statutory mandate and as per Gazette Notification No.
                  220(E) dated 17-03-2003 and Gazette Notification No.
                  240(E) dated 25-03-2003;
            II.   Direct the Respondents to establish and implement clear
                  procedures for the filing of complaints, payment of court
                  fees, and adjudication of proceedings under the IT Act,
                  ensuring these mechanisms are fully operational and
                  accessible within a timeframe specified by this Hon'ble
                  Court;
           III.   Invoke principles of 'Continuing Mandamus' to establish
                  judicial oversight to monitor the progress of the

                                   1
                                                             2026:JHHC:9941-DB




                operationalization of the Adjudicating Officer's office and
                ensure compliance with statutory obligations under the IT
                Act.
         IV.    Award the costs of this petition to the petitioner.

2.   We have heard the learned counsel for the parties and evaluated

     the pleadings on record. Upon doing so, we proceed to dispose

     of this petition.

3.   The Information Technology Act, 2000 (I.T. Act) was enacted by

     the Parliament to provide legal recognition for transactions

     carried out by means of electronic data interchange and other

     means of electronic communication, commonly referred to as

     'electronic commerce', which involves the use of alternatives to

     paper based methods of communication and storage of

     information, to facilitate electronic filing of documents with the

     government agencies and further to amend the Indian Penal

     Code, Indian Evidence Act, 1872, the Bankers' Books Evidence

     Act, 1891 and the Reserve Bank of India Act, 1934 and for

     matters connected therewith or incidental thereto.

4.   The said Act was amended in 2009. The statement of objects and

     reasons, inter alia, refers to the rapid increase in use of computer

     and internet giving rise to new forms of crimes like publishing

     sexually explicit materials in electronic form, video voyeurism,

     and breach of confidentiality and leakage of data by intermediary,

     e-commerce frauds like personation commonly known as

     phishing, identity theft and offensive messages through

     communication services. So penal provisions have been included

     in the Information Technology Act, Indian Penal Code, India

                                 2
                                                           2026:JHHC:9941-DB




     Evidence Act and the Code of Criminal Procedure to prevent such

     crimes.

5.   Section 46 of the I.T. Act refers to the power to adjudicate and

     the same reads as follows:

           "46. Power to adjudicate.-(1) For the purpose of
           adjudging under this Chapter whether any person has
           committed a contravention of any of the provisions of this Act
           or of any rule, regulation, direction or order made thereunder
           which renders him liable to pay penalty or compensation, the
           Central Government shall, subject to the provisions of sub-
           section (3), appoint any officer not below the rank of a
           Director to the Government of India or an equivalent officer
           of a State Government to be an adjudicating officer for
           holding an inquiry in the manner prescribed by the Central
           Government.
                    (1-A) The adjudicating officer appointed under sub-
           section (1) shall exercise jurisdiction to adjudicate matters in
           which the claim for damage does not exceed rupees five
           crore:
           Provided that the jurisdiction in respect of the claim for
           damage exceeding rupees five crores shall vest with the
           competent court.
                    (2) The adjudicating officer shall, after giving the
           person referred to in sub-section (1) a reasonable opportunity
           for making representation in the matter and if, on such
           inquiry, he is satisfied that the person has committed the
           contravention, he may impose such penalty or award such
           compensation as he thinks fit in accordance with the
           provisions of that section.
                    (3) No person shall be appointed as an adjudicating
           officer unless he possesses such experience in the field of
           Information Technology and legal or judicial experience as
           may be prescribed by the Central Government.
                    (4) Where more than one adjudicating officers are
           appointed, the Central Government shall specify by order the


                                3
                                                             2026:JHHC:9941-DB




           matters and places with respect to which such officers shall
           exercise their jurisdiction.
                  (5) Every adjudicating officer shall have the powers of
           a civil court which are conferred on the Appellate Tribunal
           under sub-section (2) of section 58 and-
                  (a) all proceedings before it shall be deemed to be
           judicial proceedings within the meaning of sections 193 and
           228 of the Indian Penal Code (45 of 1860);
                  (b) shall be deemed to be a civil court for the purposes
           of sections 345 and 346 of the Code of Criminal Procedure,
           1973 (2 of 1974);
                  (c) shall be deemed to be a civil court for purposes of
           Order XXI of the Civil Procedure Code, 1908 (5 of 1908)."

6.   Section 47 of the I.T. Act refers to the factors to be taken into

     account by the adjudicating officer and the same reads as follows:

           "47. Factors to be taken into account by the
           adjudicating officer.-While adjudging the quantum of
           compensation under this Chapter, the adjudicating officer
           shall have due regard to the following factors, namely:-
                  (a) the amount of gain of unfair advantage, wherever
           quantifiable, made as a result of the default;
                  (b) the amount of loss caused to any person as a result
           of the default;
                  (c) the repetitive nature of the default."
7.   Chapter-X is concerned with the Appellate Tribunal under the I.T.

     Act. This chapter also deals with compounding of contraventions

     and recovery of penalty or compensation.

8.   The Central Government, in exercise of powers conferred by

     Clauses (p) and (q) of sub-section (2) of Section 87 of the I.T.

     Act, has made the Information Technology (Qualification and

     Experience of Adjudicating Officers and Manner of Holding

     Enquiry) Rules, 2003 (said Rules).



                                 4
                                                         2026:JHHC:9941-DB




9.    The grievance in the petition was that in the State of Jharkhand,

      the provisions of Section 46 of the I.T. Act and the said Rules

      continued to remain a dead letter because no cognizance was

      being taken of the notifications dated 17th March, 2003 and 25th

      March, 2003 issued by the Central Government on the issue of

      appointment of adjudicating officers under Section 46 of the I.T.

      Act and the said Rules. Accordingly, appropriate writ is prayed to

      basically operationalise the functioning of adjudicating officers

      inter alia by establishing clear procedures for filing complaints,

      payment of court fees and adjudication of proceedings under the

      I.T. Act.

10.   The Gazette Notification No.220 (E) dated 17th March, 2003 is

      nothing but the notification publishing the said Rules of 2003.

      These Rules, apart from providing the eligibility conditions for

      appointment of an adjudicating officer, make detailed provisions

      outlining the scope and manner of holding enquiry by such

      adjudicating officer, service of notices and orders, fees payable,

      compounding of contraventions etc. Even the proforma for the

      complaint to adjudicating officers is annexed to the said Rules.

11.   The Gazette Notification No.240(E) dated 25th March, 2003 is an

      order issued by the Central Government appointing the Secretary

      of the Department of Information Technology of each of the

      States or the Union territories not below the rank of Director and

      possessing requisite experience in the field of information

      technology and also possessing legal/judicial experience as

      required, as adjudicating officers for the purposes of the I.T. Act


                                5
                                                             2026:JHHC:9941-DB




12.   The contents of the notification dated 25th March, 2003 are

      transcribed below for the convenience of reference:

               MINISTRY OF COMMUNICATIONS AND INFORMATION
                                       TECHNOLOGY
                      (Department of Information Technology)
                                          ORDER

New Delhi, the 25th March, 2003 G.S.R.240(E)--In exercise of the powers conferred by Sub- section (I) of Section 46 of the Information Technology Act, 2000 (21 of 2000), the Central Government hereby makes the following order/appointments viz--

1. Whereas Sub-section (1) of the Section 46 makes provision for appointment of one or more Adjudicating Officers not below the rank of Director to the Central Government and Sub-section (3) requires that such an officer should possess experience in the field of Information Technology and legal or judicial experience as may be prescribed by the Central Government and whereas such experience necessary for appointment as Adjudicating Officer has been notified by the Central Government as per the Gazette Notification for Information Technology Rules, 2003 under the short title Qualification and Experience of Adjudicating Officer and Manner of Holding Enquiry vide Gazette Notification G.S.R. 220(E) dated 17th March, 2003.

2. Further, whereas the Secretary of the Department of Information Technology of each of the States or Union Territories are normally not below the rank of Director and possess the requisite experience in the field of Information Technology and also possess legal/judicial experience as required, therefore the Secretary of Department of Information Technology of each of the States or of Union Territories is hereby appointed as Adjudicating Officer for the purpose of the Information Technology Act, 2000.

2026:JHHC:9941-DB

3. The Department of Information Technology of each of the States or of Union Territories shall provide the infrastructure and maintain the records of the matters handled by Adjudicating Officer functioning in the States/Union Territories.

[F. No. 2(8)/2000-Pers.I] (S. Lakshminarayanan), Addl. Secy.

13. With the issuance of Gazette Notification/order dated 25th March,

2003, the Secretary of the Department of Information

Technology, normally not below the rank of Director and

possessing the requisite experience in the field of information

technology, law/ judiciary, is appointed as the adjudicating officer

under Section 46 of the I.T. Act. In addition to this, the State of

Jharkhand, has, by notification dated 2nd September, 2025,

specifying Smt. Pooja Singhal, Secretary, Department of

Information and Technology and E-Governance, Government of

Jharkhand, as adjudicating officer under Section 46 of the I.T.

Act.

14. The contents of the notification dated 2nd September, 2025 issued

by the Government of Jharkhand, are transcribed below for the

convenience of reference:

Government of Jharkhand Department of Information Technology & e-Governance Jharkhand Mantralaya, 3rd Floor, Dharwa, Ranchi-834004

Notification By virtue of Notification-GSR 240(E) dated 25.03.2003, in terms of section 46 of "The Information Technology Act, 2000", Smt. Pooja Singhal, Secretary, Department of Information Technology & e-Gov., Govt. of Jharkhand is being appointed as the Adjudicating Officer with her office located at:

2026:JHHC:9941-DB

Department of Information Technology & e-Gov., Project Bhawan, 3rd Floor, Dhurwa, Ranchi-834004

Accordingly, any matter or case or dispute can be placed before the authority for hearing/perusal and getting justice as per the relevant sections of The Information Technology Act, 2000.

Complaint(s) may be registered either through E-mail i.e. it-secretary@ jharkhandmail.gov.in or registered letter or in person at above mentioned office address on any working days between 10:00 AM to 4:00 PM.

(Bhim Rabidas) Joint Secretary to the Govt.

15. All this indicates that the appointment of the adjudicating officer

is in place. Besides, the said Rules, as noted earlier, make detailed

provisions for the adjudicating officer's functioning. Therefore,

there should have been no difficulty for the adjudicating officer

to start entertaining complaints and disposing of them in

accordance with the law.

16. At one stage, when some difficulties were raised, we had placed

orders suggesting the drafting of standard operating procedures

to assist the adjudicating officer in entertaining and disposing of

complaints under the I.T. Act in an orderly and people-friendly

manner. However, from the affidavits filed before us, we find that

this disproportionate time is consumed by the Government in

preparing drafts, sending them for approval, and having the

approving authorities resend them for the preparation of fresh

drafts, etc. While this process can go on, in the meantime there

is no justification for the adjudicating officer not to start

2026:JHHC:9941-DB

functioning in accordance with the notifications referred to

hereinabove and the said Rules, which provide detailed

procedures regarding the scope and manner of holding enquiries

and passing of orders under the I.T. Act. Accordingly, a

mandamus to this effect is liable to issue to the Government of

Jharkhand and also to the adjudicating officer so appointed to

take all steps to operationalise the functioning of adjudicating

officers under the I.T. Act. We do so.

17. Mr Utkarsh Singh, the learned counsel for the petitioner, pointed

out that there should be a mechanism to accept complaints

online. We think that this is a good suggestion. The Government

of Jharkhand, together with the adjudicating officer, must devise,

within a reasonable time, a methodology for accepting complaints

online.

18. Mr Sahbaj Akhtar, learned A.C. to A.A.G.-III, points out that the

notification dated 2nd September, 2025, specifying Smt. Pooja

Singhal, as the adjudicating officer, specifically provides that

complaints can be registered, inter alia, by e-mail at it-

[email protected].

19. This is proper. However, we still feel that wide publicity is

required for this aspect so that any persons who are victims of

cyber fraud, etc., are aware of this mechanism under the I.T. Act.

Further, all steps must be taken to ensure that this mechanism is

fully operational and accessible to those who may have

grievances that could be redressed under the provisions of the

I.T. Act.

2026:JHHC:9941-DB

20. Accordingly, we dispose of this petition by issuing the following

directions:

a) The Government of Jharkhand, together with the

adjudicating officer already appointed under Section 46 of

the I.T. Act, must ensure that complaints are received and

adjudicated under Section 46 of the I.T. Act, without any

hindrance hereafter. This process must commence within

a month from today, at the latest.

b) Within a period of 15 days from today, the Government of

Jharkhand and/or the adjudicating officer appointed under

Section 46 of the I.T. Act must widely publish this facility

available to all persons for filing complaints under the I.T.

Act. Such a publication should appear in local newspapers,

including those in regional languages, apart from other

available modes. The advertisements can refer to the

websites where the I.T. Act and the said Rules can be

accessed and the complaints filed.

c) The Government of Jharkhand and the adjudicating officer

are also directed to formulate Standard Operating

Procedures (SOPs), not inconsistent with the provisions of

the I.T. Act or the said Rules, as expeditiously as possible

and in any event within 6 months from today. Such SOP

should also be given wide publicity, if necessary, by issuing

advertisements that provide access to it in electronic form.

d) The Government of Jharkhand and the adjudicating officer

should consider holding workshops or awareness

2026:JHHC:9941-DB

campaigns to ensure that people, in particular students,

senior citizens, etc., are made aware of the provisions of

the I.T. Act and the remedies it provides to deal with

cybercrimes, etc.

e) The adjudicating officer must file a compliance report in

this Court by furnishing an advance copy to the learned

counsel for the petitioner by 30th October, 2026, even

though we are disposing of this petition.

21. No costs.

22. Pending I.A., if any, is also disposed of.

(M. S. Sonak, C.J.)

(Rajesh Shankar, J.) 8th April, 2026 Sanjay/Rohit Uploaded on 10.04.2026 A.F.R.

 
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