Citation : 2026 Latest Caselaw 2952 Jhar
Judgement Date : 10 April, 2026
2026:JHHC:10320
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Contempt Case (Civil) No. 732 of 2025
Kaleshwar Mahto, S/o Late Hari Charan Mahto, R/o Village-Bela,
PO-Bansia, PS-Sonahatu, District-Ranchi ... ... Petitioner
Versus
1. The State of Jharkhand
2. Shri Shashi Prakash Singh, Director, Department of School
Education and Literacy, Government of Jharkhand, Project
Building, Dhurwa, Ranchi
3. Shri Badal Raj, District Superintendent of Education, Ranchi
... ... Opposite Parties
CORAM: HON'BLE MR. JUSTICE RAJESH SHANKAR
-----
For the Petitioner : Mr. Altaf Hussain, Advocate For the Opposite Parties : Mr. Vineet Rohit Marki, AC to AAG-III
-----
04/10.04.2026 The present contempt petition has been filed for
initiating a contempt proceeding against the contemnors/opposite
parties alleging wilful violation of the order dated 14.05.2024
passed in W.P.(S) No. 4092 of 2019.
2. Mr. Vineet Rohit Marki, AC to AAG-III appearing on
behalf of the opposite parties, refers to the order as contained in
memo no. 360/vidhi dated 17.07.2025 passed by the opposite party
no. 2 (Annexure-A to the show cause affidavit dated 23.08.2025)
and submits that vide said order, the date of appointment of the
petitioner for the purpose of pensionary benefits has been counted
from 16.04.1982. It is thus submitted that the aforesaid order of
this Court has been complied.
3. Learned counsel for the petitioner submits that despite
passing of the order dated 17.07.2025 by the opposite party no. 2,
the revised pensionary benefits have not been extended to the
petitioner.
4. Having heard learned counsel for the parties and
2026:JHHC:10320
considering that the opposite party no. 2 has already passed the
reasoned order treating the petitioner's date of appointment with
effect from 16.04.1982 for the purpose of grant of pensionary
benefits, I see no reason to further proceed in the contempt
petition. The contempt proceeding as against the opposite parties is
hereby dropped.
5. The contempt petition is accordingly disposed of.
6. It is, however, observed that if the petitioner is not
extended the revised pensionary benefits in terms with the order
dated 17.07.2025 passed by the opposite party no. 2 within six
weeks, he shall be at liberty to prefer a fresh contempt application.
(Rajesh Shankar, J.)
April 10, 2026 Manish
Uploaded on 10.04.2026
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!