High Court Patna High Court - Orders

Diwakar Tiwari vs The State Of Bihar &Amp; Ors on 9 August, 2010

Patna High Court – Orders
Diwakar Tiwari vs The State Of Bihar &Amp; Ors on 9 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.12738 of 2010
                                DIWAKAR TIWARI
                                       Versus
                           THE STATE OF BIHAR & ORS
                                     -----------

2. 9.8.2010 The grievance of the petitioner is that pursuant

to tender issued on 26.11.2009 for lifting and

transporting foodgrains under the Mid Day Meal

Scheme, the petitioner was selected for Panchdeori

Block. It is his case that although the agreement was

originally entered into for the period till 31.3.2010 only

but it has been extended with respect to all the other

similarly placed transporters/transport contractors except

the petitioner and another. The petitioner claims to have

been given just a single opportunity for

transporting/lifting of the foodgrains which he

successfully performed on 2.2.2010 by supplying to all

the concerned schools, the details of which he has

annexed as Annexure-3 and no complaint was made

against his work, yet by making a false allegation that

the work performed by him is unsatisfactory, he is not

been permitted to do the same by the impugned order

dated 31.5.2010.

2

As prayed for by learned counsel for the State,

three weeks time is allowed to him to file counter

affidavit in the matter.

Put up among zero cases in the main list on 30th

August, 2010.

S. Pandey                              ( Ramesh Kumar Datta, J.)