High Court Patna High Court - Orders

Deopati Devi vs The State Of Bihar &Amp; Ors on 6 April, 2011

Patna High Court – Orders
Deopati Devi vs The State Of Bihar &Amp; Ors on 6 April, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CWJC NO.1581 OF 2008
                         DEOPATI DEVI
                           VERSUS
                   THE STATE OF BIHAR & ORS
                           **********

5 06/04/2011 The petitioner who is the widow of Late Arjun

Prasad has prayed for quashing of the order of recovery

as contained in Annexure-4.

A stand has been taken on behalf of the State

that 44 odds lakhs of rupees was paid to the husband of

the petitioner by way of advance against certain schemes.

It has also been stated that reminder was given to the

husband of the petitioner who was working as Junior

Engineer for recovery of the said amount.

This Court finds the counter affidavit vague,

inasmuch, as the reminders purportedly issued have not

been annexed, the Executive Engineer, who would have

been the Incharge of the work has not come forward to

say anything in this matter, the year and time of the

scheme has not been mentioned, it is also not stated as

to whether the work was completed and to what extent

and who was the Incharge of the schemes in question. On

such vague allegations, it is not possible for this Court to

uphold the order as contained in Annexure-4.

Counsel for the State will seek further
2

instructions in the matter and file supplementary counter

affidavit within a period of four weeks from today.

List this case after four weeks in the same

position.

Anand                                       ( Sheema Ali Khan, J. )