Citation : 2025 Latest Caselaw 5083 MP
Judgement Date : 4 March, 2025
NEUTRAL CITATION NO. 2025:MPHC-GWL:4854
1 CONC-1685-2019
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE G. S. AHLUWALIA
ON THE 4 th OF MARCH, 2025
CONTEMPT PETITION CIVIL No. 1685 of 2019
RENU SHARMA
Versus
SHRI OMPRAKASH KAURAV CHIEF EXECUTIVE OFFICER
Appearance:
Shri Devendra Kumar Sharma - Advocate for petitioner.
ORDER
This contempt petition has been filed complaining the non-compliance of order dated 09.07.2014 passed in Writ Petition No.8969/2012 by which respondent No.2 was directed to decide the representation by a reasoned order.
2. It is submitted by counsel for petitioner that representation has been decided by referring to incorrect facts.
3. The Supreme Court in the case of Er. K. Arumugam Vs. V. Balakrishnan and Others reported in (2019) 18 SCC 150 has held as under:-
"18. In the contempt jurisdiction, the court has to confine itself to the four corners of the order alleged to have been disobeyed. Observing that in the contempt jurisdiction, the court cannot travel beyond the four corners of the order which is alleged to have been floated, in Sudhir Vasudeva, Chairman and Managing Director, Oil and Natural Gas Corporation Limited and others v. M. George Ravishekaran and others (2014) 3 SCC 373, speaking for the Bench, Justice Ranjan Gogoi, J., held as under: (SCC pp.381-82, para 19)
NEUTRAL CITATION NO. 2025:MPHC-GWL:4854
2 CONC-1685-2019
"19. The power vested in the High Courts as well as this Court to punish for contempt is a special and rare power available both under the Constitution as well as the Contempt of Courts Act, 1971. It is a drastic power which, if misdirected, could even curb the liberty of the individual charged with commission of contempt. The very nature of the power casts a sacred duty in the Courts to exercise the same with the greatest of care and caution. This is also necessary as, more often than not, adjudication of a contempt plea involves a process of self determination of the sweep, meaning and effect of the order in respect of which disobedience is alleged. The Courts must not, therefore, travel beyond the four corners of the order which is alleged to have been flouted or enter into questions that have not been dealt with or decided in the judgment or the order violation of which is alleged. Only such directions which are explicit in a judgment or order or are plainly self-evident ought to be taken into account for the purpose of consideration as to whether there has been any disobedience or wilful violation of the same. Decided issues cannot be reopened; nor can the plea of equities be considered. The Courts must also ensure that while considering a contempt plea the power available to the Court in other corrective jurisdictions like review or appeal is not trenched upon. No order or direction supplemental to what has been already expressed should be issued by the Court while exercising jurisdiction in the domain of the contempt law; such an exercise is more appropriate in other jurisdictions vested in the Court, as noticed above. The above principles would appear to be the cumulative outcome of the precedents cited at the Bar, namely, Jhareswar Prasad Paul v. Tarak Nath Ganguly (2002) 5 SCC 352, V.M. Manohar Prasad v. N. Ratnam Raju (2004) 13 SCC 610, Bihar Finance Service House Construction Coop. Society Ltd. v. Gautam Goswami (2008) 5 SCC 339 and Union of India v. Subedar Devassy PV (2006) 1 SCC 613." [underlining added]
19. Applying the above principles to the present case, it is clear that the Single Judge fell in error in entertaining the contempt petition and further erred in directing the TWAD Board to pay compensation at the
NEUTRAL CITATION NO. 2025:MPHC-GWL:4854
3 CONC-1685-2019 rate of Rs.600/- per sq. ft. which works out to more than Rs.4,00,00,000/-. It is public money and having implications on the public exchequer, the public money cannot be allowed to be taken away by an individual by filing contempt petition thereby arm-twisting the authorities. The order passed by the learned Single Judge affirmed by the Division Bench is ex-facie erroneous and liable to be set aside."
4. Thus, it is clear that this Court cannot go beyond the four corners of order which is alleged to have been disobeyed.
5 . Since there was no direction to decide the representation in a particular manner, therefore, counsel for petitioner seeks permission of this Court to withdraw this contempt petition with liberty to file a writ petition challenging the order passed by respondents.
6. With aforesaid liberty, petition is dismissed as withdrawn.
(G. S. AHLUWALIA) JUDGE
Rashid
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!