High Court Patna High Court - Orders

Shri J.P.Shukla vs The V.C.,Tilka Manjhi Bhagalpu on 16 November, 2010

Patna High Court – Orders
Shri J.P.Shukla vs The V.C.,Tilka Manjhi Bhagalpu on 16 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.3483 of 2002
                    Shri J.P.Shukla, S/o Late Nripendra Prasad Shukla, resident
                    of Shivam, New Patliputra Colony, Patna........ Petitioner
                                                Versus
                    1. The V.C.,Tilka Manjhi Bhagalpur University, Bhagalpur,
                       Bihar
                    2. The Registrar, Tilka Manjhi Bhagalpur University,
                       Bhagalpur, Bihar ............................ Respondents
                                             -----------

For the petitioner: Mr. Ram Suresh Roy, Sr. Advocate with
Smt. Anjana Mishra, Advocate
For the University: Mr. Ashok Kumar Keshari, Advocate.

———-

11. 16.11.2010 In the rejoinder filed today on behalf of the

petitioner it is admitted that a Bank draft of Rs. 7,85,433/-

as final payment of professional fee after deducting the TDS

amount has been received by the petitioner. The grievance

however, is made that the details have not been supplied to

the petitioner nor the TDS certificate has been issued.

Learned counsel for the University submits that

sufficient details were already mentioned in the

supplementary counter affidavit filed on 22.7.2010, after

which learned counsel for the petitioner has submitted that

the amount is acceptable subject to any arithmetical error. It

is further submitted that no arithmetical error has been

pointed out by the petitioner till date. Accordingly, the

admitted amount has been paid. So far as the TDS certificate
2

is concerned, learned counsel for the University submits that

the same would be issued in due course in accordance with

the requirement of the Income Tax Act.

In the above circumstances, the writ application

appears to have become infructuous. It is accordingly

dismissed as infructuous.

( Ramesh Kumar Datta, J.)
S.Pandey