IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2058 of 2011
Pool Nirman Sangharsh Morcha, Banke Bazar, Gaya
through it's Chairman Ashok Kumar, S/O Late Kunj
Bihari Prasad, R/O Vill.- Pananiya Tola Phulwaria, P.O.-
Pananiya, P.S.- Imamganj, Distt.- Gaya ---- Petitioner.
Versus
1. The State Of Bihar
2. The Bihar State Bridge Construction Corporation,
Bihar, Patna through its Managing Director
3. The Chairman, the Bihar State Bridge, Corporation,
Bihar, Patna
4. The Secretary Road Construction Department, Govt. Of
Bihar, Patna
5. The Commissioner, Magadh Division, Gaya
6. The District Magistrate, Gaya
7. The Sub Divisional Officer, Sherghatty, Distt.- Gaya
8. The Block Development Officer, Banke Bazar, Distt.-
Gaya ------- Respondents.
----------------------------------
4. 16.9.2011 Heard Mr. Md. Ibrar Hussain for the petitioner,
Mr. Prashant Pratap for respondent nos. 1, 4, 5, 6, 7 and 8,
and Mr. Lalit Kishore, learned Additional Advocate
General No.1 for respondent nos. 2 and 3. This writ
petition has been preferred for a direction to construct the
bridge over Morhar river at Nawadih Pananiya Ghat under
Imamganj block in the district of Gaya.
Respondent nos. 2 and 3 have placed on record
their counter affidavits. Copy of which was served on the
learned counsel for the petitioner in May 2011. Paragraph
2
no.8 of the same is reproduced hereinbelow:
“8. That it is not out of place to mention
here that on 15.06.10, Notice Inviting
Tender (NIT) No.835 was published by the
office of answering respondents for the
bridge to be constructed under NABARD
project and others and the tender was even
invited on e-tendering method and
comparative description was obtained vide
letter no.1788 dated 02.08.10 of the Deputy
Chief Engineer, South Bihar Circle, Patna
and M/s Maa Kaali Construction was
allotted the work order as the lowest bidder
under letter no.1230 dated 18.08.2010 and
the work has been started and construction
of the bridge is almost complete.”
It is thus evident that the bridge is near
completion which renders the present writ petition
infructuous. It is accordingly disposed of as having become
infructuous.
( S. K. Katriar, J.)
Vinay/ (Ahsanuddin Amanullah,J.)