Citation : 2026 Latest Caselaw 603 Jhar
Judgement Date : 2 February, 2026
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. Case (Civil) No.150 of 2024
-----
M/s Techno Electric & Engg. Co. Ltd. ... Petitioner Versus The State of Jharkhand & Others ... ... Opp. Parties With Cont. Case (Civil) No.152 of 2024
-----
M/s Techno Electric & Engg. Co. Ltd. ... Petitioner Versus The State of Jharkhand & Others ... ... Opp. Parties With Cont. Case (Civil) No.153 of 2024
-----
M/s Techno Electric & Engg. Co. Ltd. ... Petitioner Versus The State of Jharkhand & Others ... ... Opp. Parties With Cont. Case (Civil) No.154 of 2024
-----
M/s Techno Electric & Engg. Co. Ltd. ... Petitioner Versus The State of Jharkhand & Others ... ... Opp. Parties
-------
CORAM:HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE ARUN KUMAR RAI
-------
For the Petitioner : Mr. Nitin Kr. Pasari, Advocate : Ms. Samiksha Kumari, Advocate For the Opp. Parties : Mr. Sachin Kumar, Sr. Counsel : Ms. Shambhavi Sinha, Advocate
------
Order No. 12/Dated 2 February, 2026 nd
1. Learned counsel for the petitioner still is having the
grievance that the order passed by this Court has not been
complied with in its letter and spirit since only Rs.30.16
crore has been paid.
2. While on the other hand, Mr. Sachin Kumar,
learned senior Standing Counsel, representing the
concerned opposite party, has submitted that the entire
amount has been paid.
3. Learned senior standing counsel, therefore, has
sought for two weeks' time to file additional affidavit by way
of show case appending the entire document pertaining to
the claim of the dues which is the subject matter of the
present contempt case.
4. List these matters on 19.02.2026.
(Sujit Narayan Prasad, J.)
(Arun Kumar Rai, J.) 2nd February, 2026
Birendra/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!