IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.697 of 2011
LALAN KUMAR SINGH, SON OF SHRI RAM RATAN
SINGH,
RESIDENT OF MOHALLA BLOCK MORE HARJIYAPUR
ROAD INDUSTRIES, P.S. GOPALGANJ, DISTRICT
GOPALGANJ..........................PETITIONER.
Versus
1. THE STATE OF BIHAR, THROUGH THE
SECRETARY BUILDING CONSTRUCTION AND
HOUSING DEPARTMENT GOVERNMENT OF
BIHAR, PATNA.
2. THE CHIEF ENGINEER BUILDING
CONSTRUCTION DEPARTMENT, NORTH
DIVISION, BIHAR.
3. THE SUPERINTENDENT ENGINEER BUILDING
CONSTRUCTION AND HOUSING DIVISION
CHHAPRA.
4. THE EXECUTIVE ENGINEER BUILDING
CONSTRUCTION DEPARTMENT, GOPALGANJ.
.......RESPONDENTS.
For the petitioner : Mr. Sanjay Kumar @ Manu, Advocate.
For the respondents : Mr. Ram Narayan, A.C. to S.C. 23
-----------
03/ 20.01.2011 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 to make payment of bills
with interest for the work done by him as per the agreement
with the respondents for repairing of A/R to B Type (4) four
Unit (9 to 12) Flat in Block Colony Gopalganj for the year
2009-10 (Part-B) and for other ancillary reliefs.
3. Considering the facts and circumstances of the
case as well as the materials on record, this writ petition is
disposed of with a direction to the Executive Engineer, Building
Construction Department, Gopalganj (respondent no.4) to pay
the entire admitted amount due to the petitioner within three
-2-
months from the date of receipt/production of a copy of this
order. However, if any amount or interest is not admitted by the
authority and is not paid, the petitioner will be at liberty to
challenge the same before an appropriate forum.
Harish (S.N. Hussain, J.)