IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1020 of 2010
1. OM PRAKASH THAKUR S/O LATE NARAYAN THAKUR
PROPRIETOR OF M/S BHARAT NURSERY, R/O N.H. 107, VILL-
RAMPUR (NEAR DEENPATTI RAILWAY CROSSING), P.S.
MURLIGANJ, DISTT. MADHEPURA
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE SUPAUL, DISTT. SUPAUL
3. THE DISTRICT HOTICULTURE OFFICER CUM SECRETARY
DISTRICT HOTICULTURE DEVELOPMENT COMMITTEE, SUPAUL
4. THE BLOCK DEVELOPMENT OFFICER BASANTPUR, SUPAUL
5. THE BLOCK AGRICULTURE OFFICER BASANTPUR, SUPAUL
6. THE BLOCK DEVELOPMENT OFFICER CHHATARPUR, SUPAUL
7. THE BLOCK AGRICULTURE OFFICER CHHATARPUR, SUPAUL
8. THE BLOCK DEVELOPMENT OFFICER RAGHOPUR, SUPAUL
9. THE PROJECT EXECUTIVE OFFICER MARAUNA, SUPAUL
10. THE PROJECT EXECUTIVE OFFICER NIRMALI, SUPAUL
11. THE BLOCK DEVELOPMENT OFFICER SARAIGARH,
BHAPTIYAARI, DISTT. SUPAUL
12. THE BLOCK DEVELOPMENT OFFICER PIPRA, SUPAUL
13. THE BLOCK DEVELOPMENT OFFICER PRATAPGANJ, SUPAUL
14. THE BLOCK DEVELOPMENT OFFICER SUPAUL, DISTT.
SUPAUL
15. THE BLOCK AGRICULTURE OFFICER PRATAPGANJ, SUPAUL
16. THE BLOCK DEVELOPMENT OFFICER KISHANPUR, SUPAUL
17. THE BLOCK AGRICULTURE OFFICER TRIVENIGANJ, SUPAUL
For the Petitioner:- Mr. Subodh Kumar Jha &
Mr. Bidhanchandra Jha, Advocates
For the Respondents:- Mr. Amarendra Kumar, A.C. to G.P.-8
-----------
03. 04.04.2011 Heard learned counsel for the petitioner and for
the State.
Against a money claim of Rs. 18,12,840/- for
Nursury supply raised by the petitioner, the counter
affidavit filed by the District Horticulture Officer, Supaul at
paragraph-6 acknowledges liability straightway of Rs.
14,27,640/- for which Cheque No. 0628869 dated
30.3.2011 is stated to be prepared and handed over to the
2
petitioner.
Paragraphs- 7 and 8 explicitly acknowledges that
further pending claims are under consideration and it is
being verified. After verification the legitimate dues shall be
further paid within a fortnight.
In view of the stand taken by the respondents
themselves no further orders of the Court are required.
The writ application stands disposed in terms of
paragraph-8 of the counter affidavit to be computed from
the date of receipt and/or presentation of a copy of this
order.
P.K ( Navin Sinha, J.)