IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1933 of 2011
RAJ KISHORE SINGH son of Late Ram Kumar Singh, Resident of
Village-Maharaja Hata, P.S. Ara Nawada, Dist-Bhojpur.
Versus
1. THE STATE OF BIHAR.
2. The Commissionr, Building and construction Department, Bihar,
Patna.
3. The Chief Engineer, Building and Construction, Bihar, Patna.
4. The Executive Engineer building and Constrction District
Bhojpur.
-----------
For the petitioner :- Mr. Madanjeet Kumar, Adv.
For the State :-Rajeev Lochan , A.C to G.A-9
2 4.3.2011 1. Heard learned counsel for the petitioner and learned
counsel for the respondent.
2. This writ petition has been filed by the petitioner for
directing the respondents to pay the admitted dues for the work done by
him in the Female Ward under Renovation work of T.B Senotarium at
Koilwar in the district of Bhojpur along with earnest money and
interest.
3. Considering the facts and circumstance of this case, this
writ petition is disposed of with a liberty to the petitioner to file an
application before the Chief Engineer Building Construction
Department Government of Bihar (Respondent No. 3) with respect to
his claims along with a copy of this order. If such an application is filed
the said authority shall decide the same and shall pay all the admitted
dues, earnest money and interest to the petitioner immediately
thereafter. However, if any amount of dues earnest money and interest
is not admitted the said authority shall pass speaking order with respect
thereto against which the petitioner will have liberty to approach the
appropriate Forum.
Prakash (S.N.Hussain, J.)
2