High Court Patna High Court - Orders

Ramashish Singh vs The State Of Bihar &Amp; Ors on 25 January, 2011

Patna High Court – Orders
Ramashish Singh vs The State Of Bihar &Amp; Ors on 25 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.15779 of 2008
                                             -----------

Ramashish Singh, son of late Sidhnath Singh, resident of
Mohalla Manjhauliya Ashok Nagar, P.S. Kazimuhammadpur,
District Muzaffarpur.

…Petitioner
Versus

1. The State of Bihar

2. Chief Engineer, P.W.D. Building Construction, Patna

3. Executive Engineer, Building Division, Muzaffarpur

4. Superintending Engineer, Building Circle, Muzaffarpur
….Respondents.

———–

For the Petitioner : Mr. K. N. Diwakar, Advocate
For the State : Mr. A. Amanullah, G.A. IV with
Mr. Anuj Kumar, A.C. to G.A. IV.

———

03/ 25.01.2011 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 make payment of the bills with interest for

the work done by him as per agreement with the respondents for the work

of Annual Repairs and special repairs of Government Building during

2005-2006 vide agreement no. 180 F2 and for other ancillary reliefs.

3. Considering the facts and circumstances of the case as well

as the materials on record, this writ petition is disposed of with a direction

to the Executive Engineer, Building Division, Muzaffarpur (respondent

no.3) to pay the entire admitted amount due to the petitioner within three

months from the date of receipt/production of a copy of this order.

However, if any amount or interest is not admitted by the authority, he

shall pass a speaking order within the aforesaid period and the petitioner

will be at liberty to challenge the same before an appropriate forum.

       MPS/                                  ( S. N. Hussain, J.)