IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.689 of 2011
ASHOK KUMAR SINGH AGED ABOUT 58 YEARS, SON OF
LATE BADRI PRASAD SAH,
RESIDENT OF VILLAGE MARIPUR CHAWK; P.S. KAZI
MOHAMMADPUR; DISTRICT MUZAFFARPUR
.....PETITIONER.
Versus
1. THE STATE OF BIHAR
2. THE CHIEF ENGINEER, P.W.D. ROAD
CONSTRUCTION DEPT. PATNA
3. THE SUPERINTENDENT ENGINEER, NATIONAL
HIGHWAY CIRCLE, MUZAFFARPUR.
4. THE EXECUTIVE ENGINEER, NATIONAL HIGHWAY
DIVISION NO.2, SANYUKTA BHAWAN, COURT
CAMPUS, MUZAFFARPUR.......RESPONDENTS.
For the petitioner : Mr. Kailash Nath Diwakar, Advocate.
For the respondents : Mr. Pavan Kumar Mishra, G.P.-22
-----------
03/ 20.01.2011 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 work
done as per the contract with the authorities with respect to the
urgent pot holes and flank repair work in KM.35 to 41 of Hajipur-
Muzaffarpur section of NH-77 for the year 2005-06.
3. It is stated that the said work had been done
and the amount is admittedly payable but in spite of petitioner’s
application dated 08.06.2010 (Annexure-2 series) no payment is
being made.
4. In the aforesaid facts and circumstances this
writ petition is disposed of with a direction to the authority
concerned to dispose of the said application of the petitioner and
make payment of the admitted dues to the petitioner within three
2
months from the date of receipt/production of a copy of this order.
However, if the certain amount/or interest is in dispute the
petitioner will be at liberty to challenge the same before an
appropriate forum.
Harish (S.N. Hussain, J.)