W.P.No.11151/2010
Krishna Mohan Agrawal State of M.P. & others
19.8.2010
Shri Abhilash Dey, counsel for petitioner.
Shri Sudesh Verma, G.A., for State.
This petition is directed against a work order issued to
respondent no.8 Annexure P-1 dated 8.6.2010 by which he has
been assigned the work of construction of Pre Matric Boys
Hostel at Baiher, District Balaghat.
This order has been assailed by the petitioner on the
ground that respondent no.8 happens to be the Vice President
and the work is of Janpad Panchayat for which he was not
entitled to be assigned the work.
Though the aforesaid contention appears to be attractive,
but there is nothing on record that the work order issued to
respondent no.8 by Annexure P-1 relates to any work of Janpad
Panchayat. No provision has been brought to our notice that the
Vice President of Janpad Panchayat cannot perform his own
work, which are not concerned with the Janpad Panchayat. In
absence of any statutory bar or connection of work Annexure
P-1 with the Janpad Panchayat, no interference can be made
by this Court in the impugned order.
This petition is found without any merit and is dismissed,
with no order as to costs.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
JUDGE JUDGE
M.