High Court Jharkhand High Court

Ram Lagan Singh vs State Of Jharkhand & Ors on 29 April, 2011

Jharkhand High Court
Ram Lagan Singh vs State Of Jharkhand & Ors on 29 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
      Cont. Case (Civil) No. 23 of 2011

Ram Lagan Singh                                         ...... Petitioner
                               Versus 
 The State of Jharkhand & others                ...... Opposite Parties
                              ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                              ­­­­­­­­­
For the Petitioner                    :  Mr. P.K. Mukhopadhyay, Advocate
For Opposite Party Nos. 2 & 3   :        Mr. Indrajit Sinha, Advocate
                              ­­­­­­­­­
                th
 04/Dated: 29    April, 2011
                                  

1.

   Having heard learned counsel for both the sides and looking to the order, 
for the non­compliance of which this contempt application has been preferred, 
it appears that the direction given by this Court reads as under:
“3. In view of these submissions, I hereby direct the Respondent no. 1 to treat  
this writ petition as a representation and to decide the same, within a period of  
sixteen weeks, from the date of the receipt of a copy of the order passed by this  
Court,   in   accordance   with   law,   rules,   regulations,   policies   and   enforceable  
Government orders, after giving an opportunity of being heard to the petitioner  
or to his representative.

4. If the representation is decided in favour of the petitioner then the amount  
payable to the petitioner along with statutory interest will be paid within a  
further period of four weeks.”

2.     In view of the aforesaid direction, decision is taken by the respondents 
which has been communicated to the lawyer of the opposite party nos 2 and 3 
vide letter no. 536 dated 21st April, 2011.

3.    The representation of the petitioner has already been decided and legally 
payable amount is at Rs. 7,04,089/­ out of which 30% of the amount is ready, 
which will be paid by account payee cheque and at any time, the petitioner 
may   come   and   collect   the   same   from   the   office   of   opposite   parties,   if   not 
already collected. The rest 70% amount of Rs. 7,04,089/­ will be paid within a 
period of one month.

4.       Learned counsel for opposite party nos. 2 and 3 is agreeing for making 
payment   of   rest   of   amount   within   a   period   of   one   month.   In   case   of   any 
difficulty,   an   application   is   permitted   to   be   preferred   in   this   contempt 
application.

5.     The contempt application is, hereby, disposed of, in view of the aforesaid 
directions. 

                              (D.N. Patel, J.)
Ajay/