IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.2078 of 2002
Smt.Kumari Devi
Versus
The State Of Bihar & Ors.
----------------------------------
7. 20.9.2011 Heard learned counsel for the petitioner and the
University as also the State.
This contempt application has been filed for alleged
disobedience of the order dated 25th of June, 2002, as contained in
Annexure 1, whereby this Court directed for payment of the
admissible retiral dues to the petitioner.
Mr. Ajay, learned counsel appearing for the University
submits that all the retiral dues have been paid pursuant to the
order of this Court and as such, the order having been complied
with, the contempt application may be dismissed.
Mr. Mahesh Narain Parbat, learned counsel appearing
for the petitioner submits that compound interest at the rate of
12.5% was payable, however, the University had paid the same at
the rate of 10% simple interest and as such, balance amount is
required to be paid; more so when the matter was finally settled by
dismissal of S.L.P. filed by the University.
Considering the submissions of the parties, the contempt
application need not proceed further. The same stands disposed of.
However, the admissible amount payable to the
petitioner on account of difference of interest may be paid without
delay.
PNM (Shailesh Kumar Sinha, J.)