IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12141 of 2005
Kamlesh Kumar, son of Brij Bhushan Singh, resident of village,
Mahabalipur Kashba (Ankuri) P.S. Paliganj, District-Patna.
..... Petitioner.
Versus
1. The State of Bihar.
2. District Magistrate, Patna.
3. Deputy Development Commissioner-cum-Executive Officer, Zila
Parishad, D.R.D.A Patna.
4. Sub-Divisional Officer, Paliganj, P.S. Paliganj, District-Patna.
5. Block Development Officer, Paliganj, P.S. Paliganj, District-Patna.
6. Assistant Engineer, Paliganj Block, P.S. Paliganj, District Patna.
7. Mukhiya, Mahabalipur Panchayat (Paliganj), P.S. Paliganj,
District-Patna.
8. Panchayat Secretary, Mahabalipur Panchayat, P.S. Paliganj,
District-Patna.
...... Respondents.
-----------
02/ 28.07.2011 Heard learned counsel for the petitioner and learned
counsel for the respondents.
This writ petition has been filed by the petitioner for
directing the respondents to pay the amount for the work done by
the petitioner under Scheme no.12/2002-03 in Mahablipur
Panchayat along with interest.
Considering the averments made by learned counsel for
the parties and the materials on record, this writ petition is
disposed of with a liberty to the petitioner to approach the Block
Development Officer, Paliganj within the district of Patna
(respondent no.5) along with an application giving details of the
amounts due and interest. If such an application is filed by the
petitioner within fifteen days from today along with a copy of this
order, the said authority shall decide the same in accordance with
law by a speaking order within four months thereafter and if any
-2-
amount is found admitted and payable it should be paid to the
petitioner immediately thereafter. However, if any amount or
interest is not found admitted and payable in the said order, the
petitioner will be at liberty to challenge the same before an
appropriate forum.
(S. N. Hussain, J.)
Sunil