High Court Jharkhand High Court

Bijay Kumar Sinha vs State Of Jharkhand & Anr on 4 March, 2011

Jharkhand High Court
Bijay Kumar Sinha vs State Of Jharkhand & Anr on 4 March, 2011
          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/­