High Court Jharkhand High Court

M/S.Sunrise Roadlines vs Union Of India & Ors. on 13 December, 2010

Jharkhand High Court
M/S.Sunrise Roadlines vs Union Of India & Ors. on 13 December, 2010
                      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 W.P.(T) No. 6086 of 2010

                    M/s. Sunrise Roadlines                                  ...... Petitioner
                                                         ­Versus­
                            Union of India & Others                          ....... Respondents 
                                                              ­­­­­­
                             CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                HON'BLE MR. JUSTICE D.N.PATEL
                                                                  ­­­­­­
                            For the Petitioners          :  Mr. Biren Poddar, Sr. Advocate.
                            For the Respondent           :  Mr. Deepak Roshan, Advocate
                                                         ­­­­­­
         02/13.12.2010

The learned counsel for the respondents wants time to clarify 
as to why the payment has not been made to the petitioner despite 
there being a refund voucher. 

The   time   is   granted   with   the   stipulation   that   in   case   the 
department   official   is   found   guilty   for   non­payment   of   the   refund 
voucher, then he will be made personally liable to pay interest @ 
18% per annum on such refund voucher for the period it remains 
unpaid.

Put up on 12.01.2011.  

 (Bhagwati Prasad,C.J.) 

  (D.N.Patel, J.)
Biswas/Birendra