IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(T) No. 6086 of 2010
M/s. Sunrise Roadlines ...... Petitioner
Versus
Union of India & Others ....... Respondents
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioners : Mr. Biren Poddar, Sr. Advocate.
For the Respondent : Mr. Deepak Roshan, Advocate
02/13.12.2010
The learned counsel for the respondents wants time to clarify
as to why the payment has not been made to the petitioner despite
there being a refund voucher.
The time is granted with the stipulation that in case the
department official is found guilty for nonpayment of the refund
voucher, then he will be made personally liable to pay interest @
18% per annum on such refund voucher for the period it remains
unpaid.
Put up on 12.01.2011.
(Bhagwati Prasad,C.J.)
(D.N.Patel, J.)
Biswas/Birendra