High Court Jharkhand High Court

Md.Matin vs Stte Of Jharkhand & Anr on 5 March, 2009

Jharkhand High Court
Md.Matin vs Stte Of Jharkhand & Anr on 5 March, 2009
          IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                      Cont. (Civil) No. 500 of 2007
                                    ...
         Md. Matin                                ...     ...     Petitioner
                            -V e r s u s-
         The State of Jharkhand and another ...           ...     Opposite Parties
                                    ...
CORAM: - HON'BLE MR. JUSTICE D.G.R. PATNAIK.
                                    ...
         For the Petitioner         : - Mr. V.S.Jha, Advocate.
         For the Opposite parties : - J.C. to S.C.(Mines).
                                    ...

4 / 05.03.2009

Pursuant to the order dated 19.02.2009, the General Manager-

cum-Chief Engineer, Jharkhand State Electricity Board, Dumka
(Respondent No. 4/Opposite Party No. 2) is physically present in
the Court.

Learned counsel for the Opposite Parties submits that the
show cause reply has been filed on behalf of the Opposite Party No.
2 stating therein that the compliance in terms of the order dated
19.05.2005 passed in W.P.(S) No. 2343 of 2005 has since been made
and after assessing the total amount payable to the petitioner, a sum
of Rs. 98,180/-, which includes the amount towards gratuity, arrears
of pension, G.S.S. and G.P.F., has been sanctioned and paid to the
petitioner vide Cheque No. 599615 dated 24.02.2009.

Learned counsel for the petitioner acknowledges the above
fact and expresses satisfaction that the order has duly been complied
with.

Considering the above facts and circumstances, the show
cause reply is accepted and this contempt proceeding is dropped.
The presence of the Respondent No. 4/Opposite Party No. 2 is
dispensed with.

(D.G.R. Patnaik, J.)
Birendra/