IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1152 of 2011
-----------
Prem Chandra Jha, son of late Adityanath Jha, Proprietor Rajdhani
Litho Art Printing Press, resident of village , P.O. and P.S. Barahiya,
District Lakhisarai
…….. Petitioner
Versus
1. The State of Bihar through Secretary, Department of Agriculture,
Government of Bihar, New Secretariat, Bailey Road, Patna
2. The Project Director, “Atma” Supaul cum District Agriculture
Officer, Supaul, District Supaul.
3. The Director, Agriculture Department, Government of Bihar, Patna
4. The District Magistrate-cum-President, Atma, District Collectorate,
Supaul, District Supaul.
……. Respondents
…………
For the Petitioner : Mr. Suman Kumar Mishra, Advocate
For the State : Mr. Ram Narayan, A.C. to S.C. 23
——-
03/ 14.02.2011 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 due amount for the
stationary and other materials supplied by the petitioner to the
respondents against supply order issued by the Project Director,
Atma, Supaul.
3. Considering the facts and circumstances of the case
as well as the materials on record, this writ petition is disposed of
with a liberty to the petitioner to approach the District Magistrate,
Supaul, who is also President of Atma (respondent no.4) along
with an application giving details of his claim as well as a copy of
this order. If such an application is filed by the petitioner before
the said authority, he shall decide the same within two months
from the said date and all the admitted dues shall be paid to the
petitioner immediately thereafter. However, if any amount is
found to be not payable, the said authority shall pass a reasoned
order with respect thereto within the aforesaid period and the
petitioner will be at liberty to challenge the same before an
appropriate forum.
MPS/ ( S. N. Hussain, J.)