High Court Patna High Court - Orders

Kamlesh Kumar vs The State Of Bihar & Ors on 28 July, 2011

Patna High Court – Orders
Kamlesh Kumar vs The State Of Bihar & Ors on 28 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.12141 of 2005
                   Kamlesh Kumar, son of Brij Bhushan Singh, resident of village,
                   Mahabalipur Kashba (Ankuri) P.S. Paliganj, District-Patna.
                                                                             ..... Petitioner.
                                                   Versus
                   1. The State of Bihar.
                   2. District Magistrate, Patna.
                   3. Deputy Development Commissioner-cum-Executive Officer, Zila
                       Parishad, D.R.D.A Patna.
                   4. Sub-Divisional Officer, Paliganj, P.S. Paliganj, District-Patna.
                   5. Block Development Officer, Paliganj, P.S. Paliganj, District-Patna.
                   6. Assistant Engineer, Paliganj Block, P.S. Paliganj, District Patna.
                   7. Mukhiya, Mahabalipur Panchayat (Paliganj), P.S. Paliganj,
                       District-Patna.
                   8. Panchayat Secretary, Mahabalipur Panchayat, P.S. Paliganj,
                       District-Patna.
                                                                        ...... Respondents.
                                                  -----------

02/ 28.07.2011 Heard learned counsel for the petitioner and learned

counsel for the respondents.

This writ petition has been filed by the petitioner for

directing the respondents to pay the amount for the work done by

the petitioner under Scheme no.12/2002-03 in Mahablipur

Panchayat along with interest.

Considering the averments made by learned counsel for

the parties and the materials on record, this writ petition is

disposed of with a liberty to the petitioner to approach the Block

Development Officer, Paliganj within the district of Patna

(respondent no.5) along with an application giving details of the

amounts due and interest. If such an application is filed by the

petitioner within fifteen days from today along with a copy of this

order, the said authority shall decide the same in accordance with

law by a speaking order within four months thereafter and if any
-2-

amount is found admitted and payable it should be paid to the

petitioner immediately thereafter. However, if any amount or

interest is not found admitted and payable in the said order, the

petitioner will be at liberty to challenge the same before an

appropriate forum.

(S. N. Hussain, J.)

Sunil