IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2281 of 2010
S.R.CONSTRUCTION PVT.LTD.
Versus
THE UNION OF INDIA & ORS
-----------
For the petitioner: Mr. Gautam Bose, Senior Advocate
Mr. Ratna Das,Advocate
Mr. Ajay Kumar, Advocate
Mr. Vikash Jha, Advocate
For the Railways: Mr. Rakesh Kumar Tiwary,Advocate
——–
7. 28.6.2010 By order dated 30.3.2010, this Court
directed the respondent-authorities to permit the
petitioner to complete the balance work till
17.5.2010.
Learned counsel for the petitioner submits
that the work has been completed within the time
granted.
Learned counsel for the respondent East-
Central Railway does not dispute the aforesaid
submission.
In the above circumstances, learned
counsel for the petitioner prays that the writ
application may be disposed of with a direction to
the respondents to settle the bill of the
petitioner after he submits the same.
The writ application is, accordingly,
disposed of with liberty to the petitioner to
present his bill before the respondent
authorities, who shall consider and dispose of the
-2-
same within a period of three months from the date
of receipt/production of a copy of this order
along with the said bill.
VPS ( Ramesh Kumar Datta, J. )