IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.C. No. 583 of 2011
Bijay Kumar Sinha............... Petitioner
Versus
State of Jharkhand & Ors.. .............. Respondents.
......
Coram: Hon'ble Mr. Justice R.K.Merathia
......
For the Petitioner : Mr. Rajeeva Sharma, Sr. Advocate
For the Respondents : Mr. S.Arun, JC to AG
......
2/04.03.2011
Mr. Rajeeva Sharma, learned senior counsel for the petitioner
submitted that the petitioner is ready to pay the entire certificate dues but
some installments may be fixed.
Mr. Saurav Arun, learned counsel for the State pointed out
that the certificate proceeding was filed in the year 198889 with a principal
amount of Rs. 16,860/, but the petitioner has successfully lingered the
matter for more than 20 years on one pretext or the other and also on the
ground that the petitioner will be paying the dues.
In my opinion, the grant of installments is a matter of
agreement between the parties. I am not inclined to grant installments to
the petitioner. No grounds are made out for interference in this writ petition.
Accordingly, it is dismissed.
(R.K.Merathia, J)
Mukund/