IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 1842 of 2011
M/s Satyam Engineering & Construction ...... Petitioner
Versus
The State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Ms. Manisha Barwar, Advocate
For the Respondents : J.C. to A.G.
th
03/Dated: 19 July, 2011
1.
Learned counsel for the petitioner submitted that work order was issued
in favour of the petitioner and work was also completed to the satisfaction
of the respondents and necessary certificates etc. and the measurement of
the work done has also been annexed with this petition. The amount due
and legally payable to the petitioner is at Rs. 6,78,593/. Though, this
amount has been admitted by the respondents, the same has not yet been
paid to the petitioner.
2. In view of the aforesaid submission and looking to the annexures, notice
to the respondents. Learned J.C. to A.G. waives notice on behalf of the
respondents and he is seeking time to file counter affidavit.
3. Time, as prayed for, is granted.
4. The matter is adjourned to be listed on 1st August, 2011.
5. If the counter affidavit is not filed on or before the next date of hearing,
I hereby direct respondent no. 2 to remain personally present before this
Court on the next date of hearing at 10:30 a.m.
(D.N. Patel, J.)
Ajay