High Court Patna High Court - Orders

Manoj Kumar vs The State Of Bihar & Ors on 3 November, 2011

Patna High Court – Orders
Manoj Kumar vs The State Of Bihar & Ors on 3 November, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Writ Jurisdiction Case No.1300 of 2006
                   Manoj Kumar, son of Kalwal Kumar Bhadra, Proprietors of M/s
                   Shankar Sanitary Stores, Station Road, Buxar District Buxar
                                                                ... Petitioner
                                                Versus
                    1. The State Of Bihar
                   2. The Engineer-in-Chief-cum-Special Secretary, Public Health
                        Engineering Department, Government of Bihar, Patna.
                   3. The Chief Engineer, Public Health Engineering Department,
                        Government of Bihar, Patna.
                   4. The Superintending Engineer, Public Health Engineering
                        Department, Government of Bihar, Bhojpur Circle, Arrah
                   5. The Executive Engineer, Public Health Engineering Division,
                        Buxar, District Buxar.
                   6. The Assistant Engineer, Public Health Engineering Department-
                        Sub-Division, Buxar, District Buxar.
                   7. The Junior Engineer, Engineer, Public Health Engineering
                        Department, Section-1, Sub-Division, Buxar, District Buxar.
                                                                 ... Respondents

                                     ----------------------------------

For the Petitioner : Mr. Ashwini Kumar Rai, Advocate
For the Respondents: Mr. Chandra Shekhar Singh, A.C. to GP16

——–

03/ 03.11.2011 Heard learned counsel for the petitioner and learned

counsel for the respondents.

2. This writ petition has been filed on behalf of the

petitioner for the following reliefs :-

(i) To give a direction to the respondents to pay
Rs.34,414, for the work done by him by installing
a boring with Jet pump in the residential premises
of District Judge, Buxar

(ii) To direct the respondents to pay interest at the rate
of 12.5% per annum on the amount payable to the
petitioner.

(iii) To any other relief/reliefs for which the petitioner
is entitled for in the facts and circumstances of the
case.

3. After hearing learned counsel for the parties and after
2

perusing the materials on record, this writ petition is disposed of with

a liberty to the petitioner to approach the Executive Engineer, Public

Health Engineering Division, Buxar, District Buxar, (respondent no. 5)

along with an application giving details of the amount due and interest

claimed by the petitioner. If such an application is filed within fifteen

days from today along with a copy of this order, the said authority

shall decide the same by a speaking order in accordance with law

within two months thereafter and if any amount or interest is found

admitted and payable, the same must be paid to the petitioner by the

said authority immediately thereafter. However, if any amount or

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

petitioner will be at liberty to challenge the same before an appropriate

forum.

MPS/                            ( S. N. Hussain, J.)