High Court Patna High Court - Orders

Shahabad Parish Society vs The State Of Bihar &Amp; Ors on 22 November, 2010

Patna High Court – Orders
Shahabad Parish Society vs The State Of Bihar &Amp; Ors on 22 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.18734 of 2010
SHAHABAD       PARISH        SOCIETY         THROUGH             ITS     AUTHORIZED
REPRESENTATIVE FR. FRANCIS MATTATHILANI SON OF LATE DEVASIA
MATTTHILANI RESIDENT OF CATHOLIC CHURCH PIRO, P.S. PIRO,
DISTRICT                BHOJPUR----------------------------------------------------------
PETITIONER
                                      Versus
1.THE STATE OF BIHAR THROUGH SECRETARY PUBLIC HEALTH
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
2.DEPUTY DEVELOPMENT COMMISSIONER, BHOJPUR DISTRICT ARA
3.SECRETARY, DISTRICT WATER AND SANITATION COMMITTEE,
BHOJPUR ARA-------------------------------------------------------------RESPONDENTS
                                    -----------

For the petitioner :M/S K.M.Joseph, Hemant Kumar,
Jose K.P. &Thressiamma K.P.

Advocates
For the respondents :Mr.P.K.Singh, S.C. 21

——

2. 22.11.2010 The petitioner being an N.G.O. claims payment of its

bills for Rs.7,94,382/- for the work done by it for

construction of hygienic toilets in various villages in 6

Panchayats of Piro Block, Bhojpur District under the Total

Sanitation Campaign initiated by the respondents.

The grievance of the petitioner is that the bills were

submitted by it in the year 2009 itself in different months

after due verification by the Junior Engineer and

satisfaction regarding the work expressed by the Mukhiya

of the concerned Panchayat but the respondent No.3,

Secretary, District Water Supply and Sanitation

Committee, Bhojpur, Ara is not making payment for the

same rather more than one year after the work had been
2

completed certain complaints about the missing of the

curtain, etc. are being made. It is submitted that the

aforesaid work was done in terms of an agreement entered

into between the petitioner and the District Water Supply

and Sanitation Committee on 30.3.2007.

In the above circumstances, the writ application is

disposed of with a direction to the Deputy Development

Commissioner-cum-Chairman, District Water Supply and

Sanitation Committee, Bhojpur, Ara to consider and

dispose of the claim of the petitioner by a reasoned order

within a period of four months from the date of

receipt/production of a copy of this order and whatever

amount is found payable to the petitioner shall also be paid

within a further period of two months thereafter.

(Ramesh Kumar Datta,J.)

Spal/