IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4835 of 2011
======================================================
Niwaran Sewa Sansthan having its office at Village - Ghana Bigha, P.S. -
Telhara, District - Nalanda (Bihar) through its Secretary Neelam Sinha
................ Petitioner
Versus
1. The State of Bihar through the Principal Secretary, Dept. of Rural
Works, Govt. of Bihar, Patna,
2. The Joint Secretary, Dept. of Rural Works, Govt. of Bihar, Patna,
3. The District Magistrate, Patna,
4. The Executive Engineer, Dept. of Rural Works, Works Division-2,
Masaurhi, Camp Office, Masaurhi, Patna ........................ Respondents.
APPEARANCE:
For the Petitioner: Mr. Basant Kr. Chaudhary, Sr. Advocate and
Mr. Uday Pratap Singh, Advocate.
For the Respondents: Mr. Ajay, SC 11.
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 15.03.2011. Against the decision of the State Government
dated 1st March 2011 of altering certain projects of road
repairs in rural Bihar, the petitioner has made a
representation to the Secretary, Rural Works Department,
Bihar on 4th March 2011.
The petitioner will await response to the
representation.
Learned Standing Counsel 11 Mr Ajay appears
for the respondent authorities. He states that the
representation will be considered and the decision will be
communicated to the petitioner within one week from
2
today.
In above view of the matter, the petition is
disposed of.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip