High Court Patna High Court - Orders

Kuimar Saroj vs The State Of Bihar &Amp; Ors on 13 January, 2011

Patna High Court – Orders
Kuimar Saroj vs The State Of Bihar &Amp; Ors on 13 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.251 of 2011
                      Kumar Saroj, S/o Late Sri Prasad Singh, R/o Village + P.O.-
                      Barakhurd, P.S.-Noorsarai, District- Nalanda. At present Mohalla-
                      Quamruddinganj, At & P.O.-Biharsharif, P.S.-Laheri, District-
                      Nalanda, State-Bihar, Pin- 803101.
                                                                       ...... Petitioner.
                                                 Versus
                  1. The State Of Bihar
                  2. The      Principal    Secretary,      Rural  Works     Department,
                      "Vishweshwaraiya Bhawan", Bailey Road, Patna-1.
                  3. The      Engineer-in-Chief-Cum-Additional      Commissioner-Cum-
                      Special Secretary, Rural Works Department, "Vishweshwaraiya
                      Bhawan", Bailey Road, Patna-1.
                  4. The Chief Engineer-3, Rural Works Department, "Vishweshwaraiya
                      Bhawan", Bailey Road, Patna-1.
                  5. The Superintending Engineer, Rural Works Department, Works
                      Circle-2, Patna.
                  6. Bihar Rajya Pul Nirman Nigam Ltd. Through its Managing Director,
                      7, Sardar Patel Marg, Patna-15.
                  7. The Managing Director, Bihar Rajya Pul Nirman Nigam Ltd., 7,
                      Sardar Patel Marg, Patna-15.
                                                                    ........ Respondents.
                     For the petitioner     :       Mr. Manish Sahay, Advocate.
                     For the State :                Mr.
                     For the Respondent no. 7 & 8: Mr. Nadeem Seraj, Advocate.
                                               -----------

2. 13.01.2011 1. Heard learned counsel for the petitioner and

learned counsel for the State of Bihar and its authorities as well

as learned counsel for Bihar Rajya Pul Nirman Nigam Limited

and its authorities.

2. This writ petition has been filed for directing the

respondents to pay all admissible amount including the security

deposit to the petitioner after closing the agreement and taking

final measurement relating to the works namely “H.L. Bridge

River Goithawa in the 3rd KM of Mahalpar Tetrawa Road under

Nalanda District” and for realization of difference of cost from

the respondents with regard to bills of work done with interest

and for other ancillary reliefs.

3. After some arguments, learned counsel for the

petitioner seeks permission to withdraw this petition in order to

file an appropriate application before the Bihar Public Works

Contract Dispute Arbitration Tribunal, Patna as the matter can

be decided under the provisions of Arbitration and Conciliation

Act, 1996.

4. Accordingly, this writ petition is disposed of as

withdrawn with the aforesaid liberty.

Sujit                                           (S. N. Hussain, J.)