High Court Patna High Court - Orders

Mahendra Sharan Sathi vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Mahendra Sharan Sathi vs The State Of Bihar &Amp; Ors on 7 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          CWJC No.4609 of 2005
                   Mahendra Sharan Sathi, son of Late Chhote Lal Yadav, resident of
                   Village-Shivkund, P.O. & P.S.-Shivkund, District-Munger.
                                                                     ..... ......Petitioner.
                                                  Versus
                   1. The State of Bihar.
                   2. The Secretary, Minor Irrigation Department, Bihar, Patna.
                   3. The Deputy Secretary, Minor Irrigation Department, Bihar, Patna.
                   4. The Chief Engineer, Minor Irrigation Department, Bhagalpur.
                   5. The Superintending Engineer, Minor Irrigation Circle, Bhagalpur.
                   6. The Executive Engineer, Minor Irrigation Division, Bhagalpur.
                   7. The Executive Engineer, Minor Irrigation Division, Munger.
                   8. The Commissioner, Finance Department, State of Bihar, Patna.
                                                                     ........Respondents.
                                                 -----------

For the petitioner : Mr. Dhirendra Nath Jha, Advocate.

For the State : Mr. Manoj Kumar Jha, Advocate.

———-

03. 07.04.2011 Heard learned counsel for the petitioner and learned

counsel for the respondents.

2. This writ petition has been filed by the petitioner for

directing the respondents, especially the Commissioner, Finance

Department, State of Bihar, Patna to make available the fund for

payment of admitted bills of the petitioner and also to pay the

admitted bills to the petitioner which was due since 1996.

3. Learned counsel for the petitioner submits that he

was allowed work for Simra Aahar Madhyam Sinchayee Yojna

under Lakhisarai Sub-division in the year 1987 which was

completed and verification was also done by the authority

concerned. The claim of the petitioner is for Rs.1,38,090.00.

4. On the other hand, it is claimed by the respondents

that out of the said amount Rs.58, 239.00 has already been paid to

the petitioner against the work done by him and petitioner’s claim
-2-

for the remaining amount had been rejected on 31.05.2005 by the

Chief Engineer on the basis of the recommendation of the liability

committee on the ground that it was belated by nine years and is

not possible to verify the same afresh.

5. However, learned counsel for the petitioner submits

that no verification was to be done as the verification of the work

had already been done by the authorities concerned within time

and the same fully supports the claim of the petitioner.

6. In the aforesaid facts and circumstances, it is

apparent that a disputed question of fact regarding the claim of the

petitioner is involved in this case. Hence this writ petition is

disposed of with a liberty to the petitioner to challenge the

aforesaid order of the Chief Engineer dated 31.05.2005 before the

appropriate forum.

(S. N. Hussain, J.)

Sunil