High Court Patna High Court - Orders

Nawal Kishore Singh vs The State Of Bihar &Amp; Ors on 7 March, 2011

Patna High Court – Orders
Nawal Kishore Singh vs The State Of Bihar &Amp; Ors on 7 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.4230 of 2011
           NAWAL KISHORE SINGH, S/O LATE SURESCHANDRA SINGH, RESIDENT
           OF VILLAGE- BESIDE BY PASS ROAD, MAHISAURI, P.S. AND SITT.
           JAMUI.
                      ...                      ...    PETITIONER.
                                    Versus
     1.    THE STATE OF BIHAR
     2.    THE STATE OF BIHAR, THROUGH COMMISSIONER-CUM-SECRETARY,
           WATER RESOURCES DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
     3.    THE DIRECTOR, LAND AQUISITION AND REHABILITATION, WATER
           RESOURCES DEPARTMENT, PATNA.
     4.    THE SPECIAL LAND AQUISITION OFFICER, MEDIUM IRRIGATION
           PROJECT, WATER RESOURCES DEPARTMENT, JAMUI.
     5.    TREASURY OFFICER, JAMUI.
     6.    THE ACCOUNTANT GENERAL, BIHAR, PATNA.
                      ...                        ...  RESPONDENTS.
                                 -----------

2. 7.3.2011. Heard Shri Sanjay Kumar Mishra,

learned counsel for the petitioner, Shri

Vikas Kumar, learned counsel appearing on

behalf of respondent nos.1 to 5 and learned

counsel appearing on behalf of respondent

no.6/Accountant General.

The petitioner has prayed for

quashing of Annexure-16 i.e. order

contained in Memo No.1900 dated 4.10.2010,

which has been passed in compliance with

the order passed in M.J.C. No.340 of 2010.

By the impugned order, it appears that

payment in respect of amount of Leave

Encashment etc. has been kept in abeyance

till disposal of a criminal case vide

Vigilance Case No.9 of 1984. It is evident
2

that earlier the petitioner had approached

this Court by filing a writ petition, which

was disposed of and thereafter, contempt

petition was also filed. Contempt petition

was disposed of vide Annexure-14 i.e. order

dated 3.6.2010 vide M.J.C. No.340 of 2010.

The said contempt petition was disposed of

with liberty to the petitioner to file

specific claim before the Director, Land

Acquisition and Rehabilitation, Water

Resources Department, Patna and in

compliance with the order of this Court,

Annexure-16 has been passed.

On perusal of the impugned order,

the court is of the opinion that there is

no infirmity. Matter has been kept in

abeyance till disposal of the vigilance

case.

Accordingly, I do not find any

merit in the present petition.

The writ petition stands dismissed.

N.H./                           ( Rakesh Kumar,J.)