IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18585 of 2010
YAMUNA SINGH, son of late Jib Narain Singh, resident of
Kamuruddinganj, P.S.Murarpur, Biharsharif, District- Nalanda....
Petitioner
Versus
1. THE STATE OF BIHAR
2. The Secretary, Road Construction Department, Bihar, Patna.
3. The Engineer-in-Chief-cum-Additional Commissioner-cum- Special
Secretary, Road Construction Department, Bihar,Patna.
4. The Chief Engineer, National Highway (Wing), Road Construction
Department, Bihar, Patna.
5. The Superintending Engineer, National Highway Circle, Patna.
6. The Executive Engineer, National Highway, East Division, Patna.
........ Respondents.
-----------
For the petitioner: Mr.P.N. Pathak, Advocate
Mr. Mahesh Kumar, Advocate
For the respondents:Mr.A.A.G.11
———
2. 15.11.2010 The petitioner is aggrieved on account of
non-payment of his bill for Rs.2,57,427/- which
has been checked and passed up to the level of the
Executive Engineer, N.H. East Division, Patna, but
no payment has been made till date.
In the aforesaid circumstances, the writ
application is disposed of with a direction to the
Chief Engineer, National Highway (Wing), Road
Construction Department, Bihar, Patna (respondent
No.4) to consider and dispose of the claim of the
petitioner within a period of four months from the
date of receipt/production of a copy of this
order.
VPS ( Ramesh Kumar Datta, J. )