IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12738 of 2010
DIWAKAR TIWARI
Versus
THE STATE OF BIHAR & ORS
-----------
2. 9.8.2010 The grievance of the petitioner is that pursuant
to tender issued on 26.11.2009 for lifting and
transporting foodgrains under the Mid Day Meal
Scheme, the petitioner was selected for Panchdeori
Block. It is his case that although the agreement was
originally entered into for the period till 31.3.2010 only
but it has been extended with respect to all the other
similarly placed transporters/transport contractors except
the petitioner and another. The petitioner claims to have
been given just a single opportunity for
transporting/lifting of the foodgrains which he
successfully performed on 2.2.2010 by supplying to all
the concerned schools, the details of which he has
annexed as Annexure-3 and no complaint was made
against his work, yet by making a false allegation that
the work performed by him is unsatisfactory, he is not
been permitted to do the same by the impugned order
dated 31.5.2010.
2
As prayed for by learned counsel for the State,
three weeks time is allowed to him to file counter
affidavit in the matter.
Put up among zero cases in the main list on 30th
August, 2010.
S. Pandey ( Ramesh Kumar Datta, J.)