High Court Patna High Court - Orders

Bhaskar Prasad Singh &Amp; Anr vs The State Of Bihar &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Bhaskar Prasad Singh &Amp; Anr vs The State Of Bihar &Amp; Ors on 14 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.199 of 2005
                   BIRENDRA SHARMA @ BIRENDRA SINGH, SON OF
                   LATE RAM PRASAD SINGH, RESIDENT OF MOHALLA
                   SAMATI TOLA, SAKSOHARA, ROAD, P.O. BARH,
                   DISTRICT PATNA...............PETITIONER.
                                      Versus
                   1.   THE STATE OF BIHAR THROUGH THE CHIEF
                        SECRETARY, GOVERNMENT OF BIHAR, PATNA
                   2.   THE INSPECTOR GENERAL OF PRISONS, HOME
                        PRISONS DEPARTMENT, BIHAR, PATNA.
                   3.   THE JAIL SUPERINTENDENT, SUB-JAIL BARH,
                        PATNA.
                   4.   JAILOR, SUB-JAIL BARH, PATNA.
                   5.   S.D.O., BARH.............RESPONDENTS.

                   For the petitioner      : Ram Hriday Prasad, Advocate.
                   For the respondents     : Mr. Manoj Kumar Jha, Advocate.
                                                  -----------

04/ 14.02.2011 Heard learned counsel for the petitioner and learned

counsel for the respondents State of Bihar and its authorities.

Learned counsel for the petitioner submits that

petitioner no.1 Bhaskar Prasad Singh died during the pendency

of this writ petition after his grievance was redressed by the

respondents authorities and hence his heirs do not want to be

substituted in his place. Accordingly, let the name of petitioner

no.1 be expunged. This case shall continue with petitioner no.2

Birendra Sharma @ Birendra Singh as its sole petitioner.

This writ petition has been filed for directing the

respondents to pay the arrears of due of Rs.1,15,000.00 to the

sole surviving petitioner for supply of materials/food materials

in Sub-Jail Barh and for grant of all the consequential benefits,

including 18% penal interest on the arrear dues.

In the counter affidavit it is stated that the dues

amount have been paid to the sole surviving petitioner and only
-2-

Rs.55,057.00 remains to be paid to him.

In the aforesaid facts and circumstances this writ

petition is disposed of with a liberty to the petitioner to

approach the Jail Superintendent, Sub-Jail Barh (respondent

no.3) for releasing the admitted dues and interest in favour of

the petitioner. If the petitioner files an application before the

said authority within 15 days from today along with a copy of

this order, the said authority shall decide the matter within two

months thereafter and immediately pay all the admitted dues

and interest to the petitioner. However, if the petitioner in any

manner is aggrieved by the order of the said authority, he shall

be at liberty to approach the appropriate forum.

Harish                                         (S.N. Hussain, J.)