High Court Patna High Court - Orders

Tribhuwan Prasad vs Sri Umakant on 9 March, 2011

Patna High Court – Orders
Tribhuwan Prasad vs Sri Umakant on 9 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.2301 of 2010
                            NAKA SAHANI AND OTHERS
                                        Versus
                          THE STATE OF BIHAR AND ORTHERS
                                      -----------

05. 9.3.2011 Having heard learned counsel for the petitioners and

learned counsel for the State, the stand has been taken on behalf of

the State that payments have been made to all the rightful

claimants who have appeared and produced evidence by

submission of log-book. In addition to that, payment has been

decided to be made by account payee cheque in favour of the

beneficiaries. Both the stands cannot be said to unreasonable on

behalf of the State.

In that view of the matter all those petitioners who

have not yet received their compensation, they are free to

approach the authority with due evidence with regard to their

claim and the authority shall endeavour to sort out the issue

because quite some time has passed since their boats were

requisitioned and had not been returned or returned in a

damaged condition.

The contempt application stands disposed of with

above observation.

rkp                                       (Ajay Kumar Tripathi,J.)