High Court Patna High Court - Orders

Aporva Krishna Jha vs The State Of Bihar & Ors on 10 August, 2011

Patna High Court – Orders
Aporva Krishna Jha vs The State Of Bihar & Ors on 10 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             MJC No.3333 of 2008
APORVA KRISHNA JHA, SON OF LATE JAGDISH JHA, RESIDENT OF MOHALLA -
BENGALI TOLA NEAR B.B. GIRLS SCHOOL, LAHERIASARAI, POLICE STATION-
LAHERIASARAI, DISTRICT - DARBHANGA.              ............. PETITIONER.
                                   Versus
  1. THE STATE OF BIHAR THROUGH SRI ANJANI KUMAR SINGH, THE
     SECRETARY -CUM- COMMISSIONER, DEPARTMENT OF HIGHER EDUCATION,
     GOVERNMENT OF BIHAR, NEW SECRETARIATE, PATNA.
  2. SRI NAVIN KUMAR, THE SECRETARY, FINANCE DEPARTMENT,
     GOVERNMENT OF BIHAR, PATNA.
  3. LALIT NARAIN MITHILA UNIVERSITY THROUGH SRI MISHRILAL THAKUR,
     VICE CHANCELLOR, KAMESHWAR NAGAR DARBHANGA DISTRICT -
     DARBHANGA.
  4. DR.(SRI) NARESH KUMAR JHA, THE REGISTRAR, LALIT NARAIN MITHILA
     UNIVERSITY, KAMESHWAR NAGAR, DARBHANGA, DISTRICT - DARBHANGA.
  5. SRI ASHOK KUMAR KARN, THE FINANCE OFFICER, LALIT NARAIN MITHILA
     UNIVERSITY, KAMESHWAR NAGAR, DARBHANGA.
                             ............ CONTEMNORS-OPPOSITE PARTIES.
                                  -----------

10/ 10.08.2011 Show cause and supplementary show cause

has been filed by L.N. Mithila University, but there is no

statement with regard to interest at the rate of 10% for

which petitioner is entitled in the light of the order

passed in the writ application as well as order dated

11.01.2000 passed in MJC No. 2960 of 1997.

This contempt application is being disposed

of, directing the Vice-Chancellor and the Registrar of the

University to look into the matter. Since, petitioner is

entitled for interest amount, that must be paid to the

petitioner after verification of petitioner’s claim as soon

as possible.

       DKS/                                (Mridula Mishra, J.)