IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 7011 of 2007
Indra Mohan Thakur ... Petitioner.
Versus
State of Jharkhand & Ors. ... ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE AJIT KUMAR SINHA
------
For the Petitioner: M/s. Anil Kumar Jha, Advocate
For the State: Mr. S.K.Verma, (S.C.- Mines)
------
4/ 21.11.2008
The petitioner in this writ petition has prayed for issuance of
an appropriate writ, order or direction against the respondent
authorities to confine to the prayer to make the payment of
Rs.86,725/- which has been withheld by the respondent authorities
and also claims interest on the same.
The respondent in their counter affidavit in paragraph-5
have submitted that the amount claimed was taken as advance
against two schemes and the same was not cleared by the
petitioner relating to Block Development Officer, Barhait. However,
he strangely says that it is the respondent No. 5, now respondent
No. 4, Block Development Officer, Barhait, Sahibganj, who could
explain it.
The reply is very vague and it will be in the interest of
justice if the petitioner moves a representation with regard to
payment of Rs.86,725/- which is pending since long and
respondent No. 4 is accordingly directed to take a decision by a
speaking order within a period of two months from the date of
receipt of a copy of this writ petition.
This writ petition is accordingly disposed of without any
order as to costs.
(Ajit Kumar Sinha, J.)
D.S./F.A.