ORDER
Narendra Nath Tiwari, J.
1. In this writ petition, the petitioner has prayed for a direction on the respondents to take measurement of the work done by the petitioner and to pay admissible amount and also to release the security money and advance money to the petitioner and further to close the contract.
2. It has been stated that according to the petitioner, he was awarded contract work under the scheme, namely, Kuldiha Check Dam-cum-Cause Way by virtue of an agreement dated 9th October, 2004. In pursuance of the said agreement, the petitioner started the work. Nobody of the Department was available at the site for giving instruction regarding said contractual work. The petitioner aggrieved by the said non-co-operation wrote to the respondents for giving instruction, but in spite of his repeated requests, the same was not heeded upon. The petitioner had to face agitation of the villagers for not completing the work. In such situation, the petitioner made application to the respondents for closure of the contract, but the same was not considered and no action has been taken. Then the petitioner has filed this writ petition. The petitioner has stated that due to said non- co-operation of the respondents, the petitioner was put to heavy financial loss. The petitioner is entitled to get his security money, advance money as well as outstanding dues after the closure of the contract on taking measurement of the work done.
3. A counter-affidavit has been filed on behalf of the respondents, stating, inter alia, that the respondents are always ready to take measurement of the work and requested the petitioner to come and co-operate, but he did not turn up. Then a notice was published in the newspapers including ‘Prabat Khabar and Hindustan’ asking the petitioner to be present on 25th January, 2007 for final measurement, but neither the petitioner nor his representative appeared for measurement. When the petitioner did not respond to the said notice, the respondents have rescinded the agreement on 5th July, 2007 by issuing Office Order No. 287 dated 5th July, 2007. It has been stated that the allegation made by the petitioner is wholly baseless.
4. I have heard learned Counsel for the parties and considered the facts and materials brought on record. The respondents have admitted the contract and also that the work was done by the petitioner. The petitioner has sought a direction on the respondents to take measurement, whereas the respondents have stated that they were always ready to take measurement and for that they published notice in the daily newspapers fixing the date, but the petitioner did not turn up.
5. Considering the facts and circumstances of the case, this writ petition is disposed of, giving liberty to the petitioner to appear before the Superintending Engineer, Minor Irrigation Division, Jamshedpur, respondent No. 2 on 28th March, 2008 for taking measurement. If the petitioner appears before the said respondent, he shall fix the date for taking measurement and on the date fixed, the said respondent shall take measurement in presence of the petitioner or his representative. If the petitioner fails to do so, the said respondent shall take final measurement and shall also take final decision regarding payment of the amount of work done by him. The respondent shall calculate the amount and shall pay the admissible amount to the petitioner within a period of six weeks thereafter.
6. In view of the order passed in the writ petition, learned Counsel for the petitioner does not press this interlocutory application.
Accordingly, I.A No. 2908 of 2007 is rejected, as not pressed. Petition disposed of.