High Court Jharkhand High Court

Dr.Baldeo Yadav vs Sri L.N.Bhagat,Registrar R.U. on 10 September, 2008

Jharkhand High Court
Dr.Baldeo Yadav vs Sri L.N.Bhagat,Registrar R.U. on 10 September, 2008
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           Cont. (C) Case No.         435        OF 2007
      Dr. Baldeo Yadav                                                  Petitioner


                                                 Versus
      Sri L.N.Bhagat & Ors.                                             Respondents
                                                 -------
      CORAM                            HON'BLE THE CHIEF JUSTICE

      For the Appellant/Petitioner                         Mr.P.K.Nayak
      For the Respondent/Opp.Party                         JC to Sr.S.C I
                                                     --------
3. 10.9.2008

This is a petition for contempt alleging non-compliance of the order

dated 5.12.2006 passed in W.P (S) No.6974/2006, by which the petitioner had been

granted liberty to file representation before the Registrar, Ranchi University, who, on

receipt of the same, was directed to consider the petitioner’s claim and pass

appropriate orders in accordance with law. It was further ordered that if any amount

was payable to the petitioner, the same be paid to him and in the event of failure to

pay the amount, 10% interest was directed to be paid.

It is now informed that a sum of Rs.2,96,350/- has been deposited in

the account of Jharkhand State Legal Services Authority, as the same was held

payable to the petitioner in the Lok Adalat.

In fact, when a direction was already issued by the Single Bench to

make payment to the petitioner, it is difficult to appreciate as to why the amount has

been deposited in the account of Jharkhand State Legal Services Authority, as it

was the duty of the parties to inform the Member, Lok Adalat, that a court order is

already there to make payment to the petitioner. However, the amount having

already been deposited with the Jharkhand State Legal Services Authority, it is

directed that the same be paid to the petitioner after establishing the proof of his

identity.

The petition for contempt accordingly stands disposed of.

(Gyan Sudha Misra.C.J.)
dey