High Court Jharkhand High Court

Devendra Prasad Gupta vs State Of Jharkhand & Ors on 14 September, 2011

Jharkhand High Court
Devendra Prasad Gupta vs State Of Jharkhand & Ors on 14 September, 2011


IN THE HIGH COURT OF JHARKHAND AT RANCHI 
W.P.(S)No. 4574 of 2009
Devendra Prasad Gupta. … … … …Petitioner 
­Versus­
The State of Jharkhand & Others.  … … …Respondents 
­­­­­­­­­­­­­
CORAM:    HON’BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioners: Mrs. A.R.Choudhary, Advocate. 
For the Respondents: J.C. to S.C.­II. 

­­­­­­­­­­­­­­
07/   14.09.2011 Supplementary affidavit has been filed on 9th August, 2011 
stating therein, vide paragraph 5, 6 & 7, that an amount of Rs.14,996/­ 
+ Rs.68,893/­ totaling to Rs.83,889/­ has been paid relating to letter 
Nos. 123 and 124 dated 3rd April, 2010. 

The assertion in paragraph 6 & 7 is that Rs.3,83,015/­ is yet 
to be paid to the petitioner. Since the amount which has been paid at the 
belated stage, statutory interest is also liable to be paid. 

In the circumstances, the respondent is allowed two weeks’ 
time to file   reply to this supplementary affidavit and ensure that the 
amount, which has not been paid till date, shall be paid by the next date 
fixed with statutory interest on the total amount.  

List this writ petition on 17th October, 2011. 

 

[Poonam Srivastav,J.]
P.K.S.