High Court Patna High Court - Orders

M/S Hindustani Painter &Amp; Ad. vs The State Of Bihar &Amp; Ors on 2 December, 2010

Patna High Court – Orders
M/S Hindustani Painter &Amp; Ad. vs The State Of Bihar &Amp; Ors on 2 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.19579 of 2010
                     M/S Hindustani Painter & Ad. Through its Proprietor Uttam Kumar
                     aged about 25 years, S/o Shri Badho Sao, R/o Village- Sitalpur, P.S.
                     & Block Fatehpur, District-Gaya.
                                                                            ....Petitioner.
                                                 Versus
                  1. The State Of Bihar.
                  2. The Commissioner, Magadh Division, Gaya.
                  3. The District Election Officer-Cum-District Magistrate, Gaya.
                  4. The Deputy Election Officer, Gaya.
                  5. The Deputy Collector, Nazarat, Gaya.
                  6. The Block Development Officer, Fatehpur Block, District-Gaya.
                                                                     ........ Respondents.
                     For the petitioner     :       Mr. Anand Mohan Verma, Advocate.
                                                    Mr. Pravin Kumar, Advocate.
                     For the State          :       Mr. Kumar Alok, S.C.-XIX.
                                               -----------

3. 02.12.2010 1. Heard learned counsel for the petitioner and

learned counsel for the State of Bihar and its authorities.

2. This writ petition has been filed for directing

the respondent authorities to pay the due amount which was to be

paid by the petitioner with interest for the work executed against

the work order dated 26.03.2009 by which the petitioner was

appointed as an agent for Fatehpur Block and was directed to

conduct Lok Sabha Election related works as installation of tent,

shamiyana, electrification, supply of furniture, utensils, generator,

diesel, wall painting, photography, toilet repairing, cluster survey

etc.

3. This matter can be very well decided by the

authorities concerned themselves for which the petitioner had filed

several applications before the District Election Officer-cum-

District Magistrate, Gaya and other authorities, which is apparent

from Annexure-2 series, Annexure-3 and Annexure-6.
2

4. In the said circumstances, this writ petition is

disposed of with a liberty to the petitioner to file a properly drafted

fresh application before Respondent no. 3, the District Election

Officer, Gaya along with the bills and recommendations etc. within

15 days from today along with a copy of this order. If such an

application is filed, Respondent no. 3 shall decide the matter in

accordance with law within two months from the date of

receipt/production of a copy of this order and if any sum is found to

be payable it should be paid to the petitioner within one month

thereafter.

(S.N.Hussain,J.)
Sujit