IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.852 of 1992
BINDESHWARI PRASAD, son of Raj Kumar Lal, resident
of village And P.O. Sara Than, District Bhojpur........petitioner.
Versus
1. THE STATE of Bihar
2. Bihar State Housing Board, through its Managing Director, Bihar
State Housing Board Office, Patna-800 015
3. Manager Estate-cum-Additional Secretary, Bihar State Housing
Board, Patna-800 015. ............respondents.
6 07.12.2010
Heard Mr.M.P. Gupta, learned counsel appearing on
behalf of the petitioner and Mr. R.P. Bhagat, learned counsel
appearing on behalf respondent nos. 2 and 3.
By an order dated 05.02.1992 read with order dated
10.04.1996 this writ petition was directed to be listed after disposal of
CWJC No. 7335 of 1991. Now aforesaid writ petition has been
disposed of finally by a Division Bench of this Court by a judgment
and order dated 10.02.2010, whereby though other relief has been
negatived, but it has been directed that the earnest money deposited by
the petitioner(s) be returned to the petitioner/petitioners or their legal
representatives with simple interest at the rate of 5 per cent per annum
from the date of deposit to the date of its refund. The refund is
required to be made within a period of three months by the respondent
Board.
In that view of the matter, the present application is also
disposed of with same and similar directions. No costs.
M.Rahman ( Birendra Prasad Verma, J )