High Court Jharkhand High Court

Guru Charan Singh vs State Of Jharkhand & Anr on 29 April, 2011

Jharkhand High Court
Guru Charan Singh vs State Of Jharkhand & Anr on 29 April, 2011
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/