IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.788 of 2011
Ram Ekbal Sharma, son of Late Surya Deo Sharma,
resident of village and Post Office - Bharthu, Police
Station-Ghoshi, District-Jehanabad State- Bihar, at present
Mohalla- Kautilya Nagar, Near Tara Apartment, North
Shashtri Nagar, Post Office- Shastri Nagar, Police Station-
Shashtri Nagar, Patna-23 ............... Petitioner
Versus
1. The State of Bihar, through Mr. Anup Mukharjee, the
Chief Secretary, Bihar at Patna
2. Mr. Sudhir Kumar, Secretary/Principal Secretary,
Building Construction Department, Vishweshwaraiya
Bhawan, Baily Road, Patna
3. Mr. Gopal Krishna, Engineer-in-Chief-cum- Additional
Commissioner-cum- Special Secretary, Building
Construction Department, Vishweshwaraiya Bhawan,
Baily Road, Patna
4. Mr. Gopal Krishna, Chief Engineer (South), Building
Construction Department, Vishweshwaraiya Bhawan,
Baily Road, Patna
5. Mr. Gopal Krishna, Chief Engineer-cum-President of
Departmental Liability Committee, Building
Construction Department, Vishweshwaraiya Bhawan,
Baily Road, Patna
6. Mr. Kamal Kant Jha, Superintending Engineer, Building
Construction Department, Patna Building Circle, Patna
7. Mr. Arshad Alam, Executive Engineer, Building
Construction Department, Patna West Building
Division, Danapur, Patna ...............Respondents
-----------
4. 13.7.2011 Heard learned counsel for the petitioner
and learned counsel for the State.
From the show cause filed on behalf of
opposite party no.5, it appears that the order under
contempt has been complied with and the petitioner has
already received payment by cheque dated 17.6.2011.
2
Learned counsel for the petitioner does not
deny the said fact. However, he prays that liberty may
be granted to the petitioner to move the authorities
regarding payment of interest. The liberty is granted.
In the above circumstances, the contempt
application is dismissed.
S.Pandey ( Ramesh Kumar Datta, J.)