IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1469 of 2011
-----------
Balanand Singh Anil, son of Ram Kripal Singh, resident of village
Kinjar, P.S. Kinjar, District Arwal.
…. Petitioner
Versus
1. The State of Bihar through Collector, Jehanabad
2. The Commissioner-cum-Secretary, Government of Bihar, Road
Construction Department, Nirman Bhawan, Bailey Road, Patna.
3. The Engineer-in-Chief-cum-Additional Commissioner-cum-Special
Secretary, Road Construction Department, Bailey Road, Nirman
Bhawan, Patna.
4. The Chief Engineer, South Bihar, Road Construction Department,
Bailey Road, Nirman Bhawan, Patna-1.
5. The Superintending Engineer, Magadh Circle, Road Construction
Department, Gaya.
…… Respondents
—–
For the Petitioner : Mr. Gaurishankar Prasad, Advocate
For the State : Mr. Ranjeet Kumar Pandey, A.C. to G.P.21
—–
02/ 24.02.2011 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 pay Rs.21,581.00 for the work done
by him in Bihar Road Construction Department, Patna. Learned
counsel for the petitioner submits that the said due is admitted one.
3. Considering the facts and circumstances of the
case, this writ petition is disposed of with a liberty to the petitioner to
file an application before the Chief Engineer, South Bihar, Road
Construction Department, Patna ( respondent no. 4) with respect to his
grievance. However, if such an application is filed before the said
authority by the petitioner within fifteen days from today along with a
copy of this order, the said authority shall decide the matter in
accordance with law by a speaking order within two months thereafter
2
and all the admitted dues should be paid to the petitioner immediately
thereafter However, if any due is found to be not payable by the
authority concerned, the petitioner will be at liberty to challenge the
said order of the Chief Engineer (respondentno.4) before an
appropriate forum.
MPS/ ( S. N. Hussain, J. )