High Court Patna High Court - Orders

Om Prakash Thakur vs The State Of Bihar &Amp; Ors on 4 April, 2011

Patna High Court – Orders
Om Prakash Thakur vs The State Of Bihar &Amp; Ors on 4 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.1020 of 2010
          1. OM PRAKASH THAKUR S/O LATE NARAYAN THAKUR
          PROPRIETOR OF M/S BHARAT NURSERY, R/O N.H. 107, VILL-
          RAMPUR     (NEAR   DEENPATTI    RAILWAY  CROSSING),  P.S.
          MURLIGANJ, DISTT. MADHEPURA
                                Versus
          1. THE STATE OF BIHAR
          2. THE DISTRICT MAGISTRATE SUPAUL, DISTT. SUPAUL
          3. THE DISTRICT HOTICULTURE OFFICER CUM SECRETARY
          DISTRICT HOTICULTURE DEVELOPMENT COMMITTEE, SUPAUL
          4. THE BLOCK DEVELOPMENT OFFICER BASANTPUR, SUPAUL
          5. THE BLOCK AGRICULTURE OFFICER BASANTPUR, SUPAUL
          6. THE BLOCK DEVELOPMENT OFFICER CHHATARPUR, SUPAUL
          7. THE BLOCK AGRICULTURE OFFICER CHHATARPUR, SUPAUL
          8. THE BLOCK DEVELOPMENT OFFICER RAGHOPUR, SUPAUL
          9. THE PROJECT EXECUTIVE OFFICER MARAUNA, SUPAUL
          10. THE PROJECT EXECUTIVE OFFICER NIRMALI, SUPAUL
          11. THE BLOCK DEVELOPMENT OFFICER SARAIGARH,
          BHAPTIYAARI, DISTT. SUPAUL
          12. THE BLOCK DEVELOPMENT OFFICER PIPRA, SUPAUL
          13. THE BLOCK DEVELOPMENT OFFICER PRATAPGANJ, SUPAUL
          14. THE BLOCK DEVELOPMENT OFFICER         SUPAUL, DISTT.
          SUPAUL
          15. THE BLOCK AGRICULTURE OFFICER PRATAPGANJ, SUPAUL
          16. THE BLOCK DEVELOPMENT OFFICER KISHANPUR, SUPAUL
          17. THE BLOCK AGRICULTURE OFFICER TRIVENIGANJ, SUPAUL

          For the Petitioner:-    Mr. Subodh Kumar Jha &
                                  Mr. Bidhanchandra Jha, Advocates
          For the Respondents:- Mr. Amarendra Kumar, A.C. to G.P.-8
                               -----------

03. 04.04.2011 Heard learned counsel for the petitioner and for

the State.

Against a money claim of Rs. 18,12,840/- for

Nursury supply raised by the petitioner, the counter

affidavit filed by the District Horticulture Officer, Supaul at

paragraph-6 acknowledges liability straightway of Rs.

14,27,640/- for which Cheque No. 0628869 dated

30.3.2011 is stated to be prepared and handed over to the
2

petitioner.

Paragraphs- 7 and 8 explicitly acknowledges that

further pending claims are under consideration and it is

being verified. After verification the legitimate dues shall be

further paid within a fortnight.

In view of the stand taken by the respondents

themselves no further orders of the Court are required.

The writ application stands disposed in terms of

paragraph-8 of the counter affidavit to be computed from

the date of receipt and/or presentation of a copy of this

order.

P.K                                      ( Navin Sinha, J.)