IN THE HIGH COURT OF JHARKHAND AT RANCHI.
Cont. Case (C) No. 633 of 2009
with
Cont. Case (C) No. 624 of 2009
with
Cont. Case (C) No. 625 of 2009
with
Cont. Case (C) No. 626 of 2009
with
Cont. Case (C) No. 627 of 2009
with
Cont. Case (C) No. 628 of 2009
with
Cont. Case (C) No. 629 of 2009
with
Cont. Case (C) No. 630 of 2009
...
Savitri Verma & Others... ... Petitioners[Cont. Case (C) No. 633/09]
Ramni Bhushan Prasad ... ... Petitioner [Cont. Case (C) No. 624/09]
Rash Behari Ghosh ... ... Petitioner [Cont. Case (C) No. 625/09]
Mantu Banerjee ... ... Petitioner [Cont. Case (C) No. 626/09]
Ashwini Kumar ... ... Petitioner [Cont. Case (C) No. 627/09]
Pratima Ghosh ... ... Petitioner [Cont. Case (C) No. 628/09]
Anand Kand Prasad Verma...... Petitioner [Cont. Case (C) No. 629/09]
Purushottam Dubey ... ... Petitioner [Cont. Case (C) No. 630/09]
V e r s u s-
The State of Jharkhand & Ors. ... Opposite parties [In all cases]
...
CORAM: - HON'BLE MR. JUSTICE D.G.R. PATNAIK.
...
For the Petitioners : - Mr. Rajendra Prasad, Advocate.
For the Respondents : - M/s. Srijit Choudhary and A. Allam, Sr. S.C. II
...
14/27.04.2010
In compliance with the directions contained in the order
dated-19.04.2010, the Registrar, Vinoba Bhave University, Hazaribagh
(Respondent No. 3) has appeared in Court in person today and has filed a
supplementary show-cause, informing thereby that the total amount, which was
due and payable to the sole remaining petitioner, namely, Purushottam Dubey,
has been assessed at Rs.2,67,096/- and a cheque dated-22.04.2004, for the said
amount drawn on the United Bank of India has already been forwarded to the
petitioner’s Bank account.
Learned counsel for the petitioners acknowledges that the
payment as informed above, has been made to the petitioner, Purushottam
Dubey and upon such payment being made to him, the grievance of the
petitioner, Purushottam Dubey has been redressed. Learned counsel adds that
the grievances of all the petitioners including the petitioner, Purushottam
Dubey (in Cont. Case (C) No. 630 of 2009) have also been redressed.
In the light of the above facts and circumstances, there appears
no further reason to retain these contempt applications on board. Accordingly,
all these contempt applications (Cont. Case (C) No. 633 of 2009, Cont. Case
(C) No. 624 of 2009, Cont. Case (C) No. 625 of 2009, Cont. Case (C) No. 626
of 2009, Cont. Case (C) No. 627 of 2009, Cont. Case (C) No. 628 of 2009,
Cont. Case (C) No. 629 of 2009 and Cont. Case (C) No. 630 of 2009) are
dropped.
The personal appearance of the Registrar, Vinoba Bhave
University, Hazaribagh (Respondent No. 3) is dispensed with.
(D.G.R. Patnaik, J.)
APK