High Court Jharkhand High Court

Umeshwar Prasad Singh vs Mineral Area Development Autho on 12 August, 2011

Jharkhand High Court
Umeshwar Prasad Singh vs Mineral Area Development Autho on 12 August, 2011
               In the High Court of Jharkhand at Ranchi

                     Cont. Case (Civil) No.788 of 2010

           Umeshwar Prasad Singh ..................................................Petitioner

                     VERSUS

               Mineral Area Development Authority
               through the Managing Director and others....Opposite Parties

               CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

               For the Petitioner      : Mr.A.K.Singh
               For the State           : G.P.II
               For the MADA            : Mr. Bhawesh Kumar

  7/12.8.11

. Mr. Bhawesh Kumar, learned counsel appearing for the MADA

submits that a cheque bearing no.002157 dated 11.8.2011 of Rs.3,00,000/- is

being paid in the Court to the counsel appearing for the petitioner. On being

handed over to the counsel appearing for the petitioner, it was accepted.

Learned counsel further submits that so far payment of rest of the

amount, i.e. Rs.3,18,543/- is concerned, that would be paid in three

installments within the next four months.

If the payment is not made, the petitioner would be at liberty to file

necessary application in this regard.

In view of the facts and circumstances, this contempt proceeding

is dropped.

(R.R.Prasad, J.)

ND/