High Court Patna High Court - Orders

Niwaran Sewa Sansthan vs The State Of Bihar &Amp; Ors on 15 March, 2011

Patna High Court – Orders
Niwaran Sewa Sansthan vs The State Of Bihar &Amp; Ors on 15 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.4835 of 2011
               ======================================================
               Niwaran Sewa Sansthan having its office at Village - Ghana Bigha, P.S. -
               Telhara, District - Nalanda (Bihar) through its Secretary Neelam Sinha
                                                                   ................ Petitioner
                                                Versus
               1.     The State of Bihar through the Principal Secretary, Dept. of Rural
               Works, Govt. of Bihar, Patna,
               2.     The Joint Secretary, Dept. of Rural Works, Govt. of Bihar, Patna,
               3.     The District Magistrate, Patna,
               4.     The Executive Engineer, Dept. of Rural Works, Works Division-2,
               Masaurhi, Camp Office, Masaurhi, Patna ........................ Respondents.
               APPEARANCE:

               For the Petitioner:             Mr. Basant Kr. Chaudhary, Sr. Advocate and
                                               Mr. Uday Pratap Singh, Advocate.

               For the Respondents:            Mr. Ajay, SC 11.
               CORAM:         HONOURABLE THE CHIEF JUSTICE
                                      And
                              HONOURABLE MR. JUSTICE JYOTI SARAN
               ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 15.03.2011. Against the decision of the State Government
dated 1st March 2011 of altering certain projects of road
repairs in rural Bihar, the petitioner has made a
representation to the Secretary, Rural Works Department,
Bihar on 4th March 2011.

The petitioner will await response to the
representation.

Learned Standing Counsel 11 Mr Ajay appears
for the respondent authorities. He states that the
representation will be considered and the decision will be
communicated to the petitioner within one week from
2

today.

In above view of the matter, the petition is
disposed of.

( R.M. Doshit, CJ )

( Jyoti Saran, J )
Dilip