High Court Patna High Court - Orders

M/S Durga Towers Pvt.Ltd. vs The State Of Bihar &Amp; Ors on 27 August, 2010

Patna High Court – Orders
M/S Durga Towers Pvt.Ltd. vs The State Of Bihar &Amp; Ors on 27 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.13877 of 2010
                           M/S DURGA TOWERS PVT.LTD.
                                         Versus
                            THE STATE OF BIHAR & ORS
                                       -----------

2. 27.8.2010 The petitioner’s case is that it had executed the

work for the Road Construction Department but bills

have remained unpaid for more than 10 years despite the

Liability Committee having examined the same and by

its report dated 15.1.2005 recommended to the

Respondent no.5, the Superintending Engineer, Road

Construction Department, Road Circle, Darbhanga to

make payment of Rs. 8,47,069/- to the petitioner for the

seven works but the same has not been paid on the

ground of lack of funds.

As prayed for by learned counsel for the State,

put up among zero cases in the main list on 17th

September, 2010 to enable him to seek instruction and

file counter affidavit in the matter.

     S. Pandey                                ( Ramesh Kumar Datta, J.)