Jharkhand High Court
Mukesh Kumar Mehta vs State Of Jharkhand & Ors on 22 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 87 of 2010
----
Mukesh Kumar Mehta.. ... ..... ... Petitioner
Versus
The State of Jharkhand & Ors..... ..... .... Respondents
------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N. PATEL
------
For the Petitioner: Mr. Indrajit Sinha
For the Respondent: J.C to Sr. S.C. I
------
06/ 22.03.2011
Heard learned counsel for the petitioner.
The petitioner’s argument is that 5 % interest per day has
been levied under the Rule making powers. There is no power in
such Rule being framed to make such rules under the Act.
Learned counsel for the State was not in a position to indicate
any such power that such rule could be framed.
In that view of the matter, we are admitting this petition.
In the meanwhile, there will be no coercive steps against
the petitioners.
(Bhagwati Prasad, C.J)
(D.N. Patel, J)
Alankar/S.I.