High Court Patna High Court - Orders

Lalan Kumar Singh vs The State Of Bihar &Amp; Ors on 20 January, 2011

Patna High Court – Orders
Lalan Kumar Singh vs The State Of Bihar &Amp; Ors on 20 January, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.697 of 2011
                   LALAN KUMAR SINGH, SON OF SHRI RAM RATAN
                   SINGH,
                   RESIDENT OF MOHALLA BLOCK MORE HARJIYAPUR
                   ROAD INDUSTRIES, P.S. GOPALGANJ, DISTRICT
                   GOPALGANJ..........................PETITIONER.
                                     Versus
                   1.   THE STATE OF BIHAR, THROUGH THE
                        SECRETARY BUILDING CONSTRUCTION AND
                        HOUSING DEPARTMENT GOVERNMENT OF
                        BIHAR, PATNA.
                   2.   THE      CHIEF      ENGINEER     BUILDING
                        CONSTRUCTION        DEPARTMENT,    NORTH
                        DIVISION, BIHAR.
                   3.   THE SUPERINTENDENT ENGINEER BUILDING
                        CONSTRUCTION AND HOUSING DIVISION
                        CHHAPRA.
                   4.   THE     EXECUTIVE     ENGINEER   BUILDING
                        CONSTRUCTION DEPARTMENT, GOPALGANJ.
                                         .......RESPONDENTS.

                   For the petitioner  : Mr. Sanjay Kumar @ Manu, Advocate.
                   For the respondents : Mr. Ram Narayan, A.C. to S.C. 23
                                                -----------

03/ 20.01.2011 Heard learned counsel for the petitioner and

learned counsel for the respondents.

2. This writ petition has been filed by the

petitioner for directing the respondents to make payment of bills

with interest for the work done by him as per the agreement

with the respondents for repairing of A/R to B Type (4) four

Unit (9 to 12) Flat in Block Colony Gopalganj for the year

2009-10 (Part-B) and for other ancillary reliefs.

3. Considering the facts and circumstances of the

case as well as the materials on record, this writ petition is

disposed of with a direction to the Executive Engineer, Building

Construction Department, Gopalganj (respondent no.4) to pay

the entire admitted amount due to the petitioner within three
-2-

months from the date of receipt/production of a copy of this

order. However, if any amount or interest is not admitted by the

authority and is not paid, the petitioner will be at liberty to

challenge the same before an appropriate forum.

Harish                                        (S.N. Hussain, J.)