IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2815 of 2010
1. SRI KANT KUMAR S/O SRI BARHN PRASAD R/O VILL- UTARNAMA, P.S RAHUI,
DISTT- NALANDA
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY, ROAD COSNTRUCTION DEPARTMENT, GOVT. OF
BIHAR, PATNA
3. THE CHIEF ENGINEER, null ROAD CONSTRUCTION DEPARTMENT, GOVT.OF
BIHAR, PATNA
4. THE EXECUTIVE ENGINEER, ROAD CONSTRUCTION DIVISION, NO. 1,
AURANGABAD
-----------
2. 26.08.2010 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
The petitioner was appointed on contract basis as Junior
Engineer. He is aggrieved by non payment of full wages.
Para 5 of the counter affidavit states that he worked from
7.8.2006 to 31.3.2007. He has been paid Rs. 22,452/- and for
the remaining amount of Rs. 39,880/- a bankers cheque is ready
which he can collect from the office of Executive Engineer, Road
Construction Division No. 1 Aurangabad.
Learned Counsel for the petitioner submits that the dues
still remained payable from lst April 2007 to 30.6.2007. The
counter affidavit unfortunately is silent with regard to that
period. Unfortunately that period specifically asserted in para 9
of the writ petition has not been dealt with in the counter
affidavit.
The petitioner is at liberty to collect his payment of Rs.
39,880/- as aforesaid without prejudice to his rights and duty of
the respondents to pass a reasoned and speaking order within a
maximum period of four weeks from the date of receipt and/or
presentation of a copy of this order before respondent no. 4 with
regard to the balance claim as noticed in the present order.
The writ application stands disposed.
Snkumar/- (Navin Sinha,J.)