IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3333 of 2008
APORVA KRISHNA JHA, SON OF LATE JAGDISH JHA, RESIDENT OF MOHALLA -
BENGALI TOLA NEAR B.B. GIRLS SCHOOL, LAHERIASARAI, POLICE STATION-
LAHERIASARAI, DISTRICT - DARBHANGA. ............. PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH SRI ANJANI KUMAR SINGH, THE
SECRETARY -CUM- COMMISSIONER, DEPARTMENT OF HIGHER EDUCATION,
GOVERNMENT OF BIHAR, NEW SECRETARIATE, PATNA.
2. SRI NAVIN KUMAR, THE SECRETARY, FINANCE DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA.
3. LALIT NARAIN MITHILA UNIVERSITY THROUGH SRI MISHRILAL THAKUR,
VICE CHANCELLOR, KAMESHWAR NAGAR DARBHANGA DISTRICT -
DARBHANGA.
4. DR.(SRI) NARESH KUMAR JHA, THE REGISTRAR, LALIT NARAIN MITHILA
UNIVERSITY, KAMESHWAR NAGAR, DARBHANGA, DISTRICT - DARBHANGA.
5. SRI ASHOK KUMAR KARN, THE FINANCE OFFICER, LALIT NARAIN MITHILA
UNIVERSITY, KAMESHWAR NAGAR, DARBHANGA.
............ CONTEMNORS-OPPOSITE PARTIES.
-----------
10/ 10.08.2011 Show cause and supplementary show cause
has been filed by L.N. Mithila University, but there is no
statement with regard to interest at the rate of 10% for
which petitioner is entitled in the light of the order
passed in the writ application as well as order dated
11.01.2000 passed in MJC No. 2960 of 1997.
This contempt application is being disposed
of, directing the Vice-Chancellor and the Registrar of the
University to look into the matter. Since, petitioner is
entitled for interest amount, that must be paid to the
petitioner after verification of petitioner’s claim as soon
as possible.
DKS/ (Mridula Mishra, J.)