High Court Jharkhand High Court

Managing Director Of Sri Ram … vs State Of Jharkhand & Anr on 4 February, 2011

Jharkhand High Court
Managing Director Of Sri Ram … vs State Of Jharkhand & Anr on 4 February, 2011
                      IN THE HIGH COURT OF JHARKHAND, RANCHI
                                  Cr.M.P. No.1383 of 2009
Managing Director of Sri Ram Transport Finance Company Limited & others --Petitioners
                                           Versus
The State of Jharkhand & another--      --     --   --     --     --Opposite Parties
                                           --------
                          Coram: The Hon'ble Mr. Justice D.K. Sinha
                                             ----
      For the Petitioners : Mr. P.P.N. Roy, Sr. Advocate
                            Mr. Rajeev Kumar Sinha, Advocate
      For the Opp. Party No.2: Mrs. A.R. Choudhary, Advocate
      For the State        : A.P.P.
                                              --



5/4.2.2011

Learned Sr. Counsel, Mr. P.P.N. Roy, appearing on behalf of the
petitioners, submits that the vehicle in question has already been released in
favour of the opposite party No.2 herein and in support thereof, he is inclined
to file affidavit.

On the other hand, Mrs. A.R. Choudhary, the learned counsel
appearing on behalf of the opposite party No.2, submits that opposite party
No.2 is inclined to resolve the dispute by way of amicable settlement.

On the request of both the sides, put up this case on 18th of February,
2011.

It would not be out of place to mention that in the order dated
10.3.2010, petitioners had assured and admitted to release the vehicle in the
light of ratio decided by the Supreme Court of India in ICICI Bank Ltd. versus
Prakash Kaur, reported in (2007) 2 SCC 711.

Opposite party No.2 is also directed to follow the decision aforesaid.

(D.K. Sinha, J.)
S.B.