High Court Patna High Court - Orders

Smt.Kumari Devi vs The State Of Bihar & Ors on 20 September, 2011

Patna High Court – Orders
Smt.Kumari Devi vs The State Of Bihar & Ors on 20 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Miscellaneous Jurisdiction Case No.2078 of 2002
                                     Smt.Kumari Devi
                                            Versus
                                The State Of Bihar & Ors.
                               ----------------------------------

7. 20.9.2011 Heard learned counsel for the petitioner and the

University as also the State.

This contempt application has been filed for alleged

disobedience of the order dated 25th of June, 2002, as contained in

Annexure 1, whereby this Court directed for payment of the

admissible retiral dues to the petitioner.

Mr. Ajay, learned counsel appearing for the University

submits that all the retiral dues have been paid pursuant to the

order of this Court and as such, the order having been complied

with, the contempt application may be dismissed.

Mr. Mahesh Narain Parbat, learned counsel appearing

for the petitioner submits that compound interest at the rate of

12.5% was payable, however, the University had paid the same at

the rate of 10% simple interest and as such, balance amount is

required to be paid; more so when the matter was finally settled by

dismissal of S.L.P. filed by the University.

Considering the submissions of the parties, the contempt

application need not proceed further. The same stands disposed of.

However, the admissible amount payable to the

petitioner on account of difference of interest may be paid without

delay.

      PNM                                        (Shailesh Kumar Sinha, J.)