High Court Patna High Court - Orders

The Bihar State Housing Board & Ors vs Bishwanath Prasad Sinha & Ors on 12 September, 2011

Patna High Court – Orders
The Bihar State Housing Board & Ors vs Bishwanath Prasad Sinha & Ors on 12 September, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   LPA No.413 of 2011
                        The Bihar State Housing Board & Ors
                                           Versus
                            Devendra Prasad Sinha & Ors
                                         -----------

6. 12.09.2011 On hearing the parties, we are of the view that the

Board should present before this Court a chart of

calculation to show as to what is the current amount of dues

against the writ petitioner. We have been assured by the

learned counsel for the writ petitioner that genuine dues of

rent shall be paid by the writ petitioner without much delay.

In fact, his case is that the writ petitioner wanted to deposit

the rent since last 3 decades but because of interest of the

other private respondent who happens to be the Engineer of

the Board, the dues was never accepted by the Board.

Be that as it may, as prayed, list this matter on

20th September 2011 so that, if possible, the problem of

arrears of rent between the Board and the writ petitioner is

resolved.

The case shall retain its position.





                                               (Shiva Kirti Singh,J)




         Jay/                                  (Shivaji Pandey, J)