IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1199 of 2008
KISHORI LAL
Versus
THE STATE OF BIHAR & ANR
-----------
5. 30.03.2011 In view of the order of the Division Bench, the
only aspect surviving for consideration as non compliance
of the order of the writ Court shall be limited to the
question of payment of 9% interest on the retrial dues. The
quantification of the retrial dues cannot be the subject
matter of consideration in the present application which
has to be left to the determination of the State-respondents
in so far as the present proceeding only are concerned.
Counsel for the State prays for adjournment. It is
expected that in the mean time the State shall do the
necessary calculation and ensure that the legitimate
interest dues of the petitioner are actually paid to him.
List at the same position after eight weeks.
Ibrar/- ( Navin Sinha, J.)