High Court Madhya Pradesh High Court

Sharad Athiya vs Secretary The State Of Madhya … on 30 June, 2010

Madhya Pradesh High Court
Sharad Athiya vs Secretary The State Of Madhya … on 30 June, 2010
                              W.P. No. 7831/2010

30.06.2010

       Shri Vipin Yadav, learned counsel for the petitioner.
       Shri Rahul Jain, Dy.A.G. for the the respondents.

It is submitted by the learned counsel for the petitioner that
petitioner supplied various materials to the respondent No. 2 and
submitted bills for their payment long back which the respondent No. 2
has referred to the respondent No. 3 for payment but till date payment
has not been released. Petitioner submitted representation (Annexure-
P-9) to the Collector, Sagar for payment of the aforesaid bills, but till
date neither representation has been decided nor bills have been
cleared.

It is submitted by Shri Yadav that respondent No. 3 be directed
to decide the representation of the petitioner (Annexure-P-9)
expeditiously.

Prayer made by the petitioner is not opposed by Shri Jain,
learned Dy.A.G. appearing for the respondents.

In view of the aforesaid, this petition is finally disposed of with
the following directions :-

(i) Petitioner to submit fresh representation to the
Collector, Sagar agitating his grievance, as raised in
Annexure-P-9. Along with the representation he shall
enclose a copy of this petition for ready reference of
respondent No. 3.

(ii) Respondent No. 3 on receipt of the aforesaid,
shall decide the representation of the petitioner
expeditiously as far as possible within a period of 30
days from the date of filing of the same.

(iii) It is made clear that no opinion on the merit of
the case has been expressed by this Court and the
respondent No. 3 is free to decide the representation
in accordance with law.

With the aforesaid directions, the petition is disposed of. No
order as to cost.




(Krishn Kumar Lahoti)                         (J.K. Maheshwari)
      Judge                                         Judge

ap