IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. Case (Civil) No. 620 of 2010
Guru Charan Singh ...... Petitioner
Versus
The State of Jharkhand & another ...... Opposite Parties
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. P.K. Mukhopadhyay, Advocate
For the Opposite Party No. 2 : Mr. Indrajit Sinha, Advocate
th
07/Dated: 29 April, 2011
1.
Having heard learned counsel for both the sides and looking to the order,
for noncompliance of which this contempt application has been preferred, it
appears that the direction given by this Court reads as under:
“3. In view of these submissions, I hereby, direct respondent no. 4 to treat this
writ petition as a representation and to decide all the grievances ventilated in
the petition, within a period of sixteen weeks, from the date of receipt of a copy
of an order of this Court, in accordance with law, rules, regulations, policies
and enforceable Government orders, applicable to the petitioner, after giving an
opportunity of being heard to the petitioner or to his representative. If the
decision is taken in favour of the petitioner, the amount legally payable to the
petitioner alongwith statutory interest shall be paid, within further period of
four weeks, thereafter.”
2. In view of the aforesaid direction, decision is taken by the respondents
which has been communicated to the petitioner vide letter No. 136 dated 16th
February, 2011.
3. The representation of the petitioner has already been decided and legally
payable amount is at Rs. 4,05,389/ out of which 30% of the amount has
already been ready, which will be paid by account payee cheque and at any
time, the petitioner may come and collect the same from the office of opposite
parties. The rest 70% amount of Rs. 4,05,389/ will be paid within a period of
one month.
4. Learned counsel for opposite party no. 2 is agreeing for making payment of
rest of amount within a period of one month. In case of any difficulty, an
application is permitted to be preferred in this contempt application.
5. The contempt application is, hereby, disposed of, in view of the aforesaid
directions.
(D.N. Patel, J.)
Ajay/