IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15646 of 2005
M/S D.M.Tiwary & Partners represented through Ram Murti
Tiwary, son of late Brij Bhushan Tiwary, resident of Mohalla-
Shivajee Nagar, P.S.-Khajanchi Hat, District-Purnea.
......Petitioner
Versus
1. The State Of Bihar.
2. The Secretary, Water Resources Department, Irrigation Building,
Govt. of Bihar, Patna.
3. Engineer-in-Chief (North Bihar) Department of Water Resources,
Irrigation Building, Harding Road, Patna.
4. The Chief Engineer, Irrigation, Darbhanga, District-Darbhanga.
5. The Superintending Engineer, West Koshi-Canal Circle Birpur,
District-Saharsa.
6. The Executive Engineer (Planning and Monitoring) Division No. 1,
Water Resources Department, Irrigation Building, Harding Road,
Patna.
7. The Executive Engineer, Western Koshi Canal Division No. 1,
Kanhauli, District-Supaul.
.........Respondents
-----------
03 27.09.2011 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 pay the admitted, checked and pass bills to
the petitioner amounting to Rs. 13,61,282.70/- along with the due
amount of Rs. 15,35, 209/- shown in final bill along with 13%
compound interest and cost etc., as he had completed the work awarded
to him for construction of Panchi River Dam by the State of Bihar vide
order dated 10.04.1981.
3. Learned counsel for the petitioner seeks permission to
withdraw this petition in order to move before the appropriate authority
for redressal of his grievances.
2
4. Accordingly, this writ petition is disposed of as
withdrawn with the aforesaid liberty.
(S.N. Hussain, J.)
Safik