IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12198 of 2009
-----------
Rajeev Kumar Chaudhary, son of Vinod Narayan Chaudhary,
resident of Mohalla Satpura Colony, P.S. Kazimuhammadpur,
District Muzaffarpur.
…Petitioner
Versus
1. State of Bihar
2. Chief Engineer, P.W.D. Building Construction, Patna
3. Executive Engineer, Building Division, Muzaffarpur.
4. Superintending Engineer, Building Circle, Muzaffarpur
….Respondents.
———–
For the Petitioner : Mr. K. N. Diwakar, Advocate
For the State : Mr. A. Amanullah, G.A. IV with
Mr. Anuj Kumar, A.C. to G.A. IV.
………..
07/ 25.01.2011 Heard learned counsel for the petitioner and learned counsel
for the respondents.
2. This writ petition has been filed by the petitioner for
directing the respondents to make payment of the bills with interest for
the work done by him as per agreement with the respondents for the work
of S/R to Government of C.A. Sheet Roofing, Building for Canting with
campus of commissionary, Muzaffarpur for the year 2005-2006 vide
agreement no. 211 F-2 and for other ancillary reliefs.
3. Considering the facts and circumstances of the case as well
as the materials on record, this writ petition is disposed of with a direction
to the Executive Engineer, Building Division, Muzaffarpur (respondent
no.3) to pay the entire admitted amount due to the petitioner within three
months from the date of receipt/production of a copy of this order.
However, if any amount or interest is not admitted by the authority, he
shall pass a speaking order within the aforesaid period and the petitioner
will be at liberty to challenge the same before an appropriate forum.
MPS/ ( S. N. Hussain, J.)