High Court Patna High Court - Orders

S.R.Construction Pvt.Ltd. vs The Union Of India &Amp; Ors on 28 June, 2010

Patna High Court – Orders
S.R.Construction Pvt.Ltd. vs The Union Of India &Amp; Ors on 28 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.2281 of 2010
                                S.R.CONSTRUCTION PVT.LTD.
                                                 Versus
                                  THE UNION OF INDIA & ORS
                                               -----------

For the petitioner: Mr. Gautam Bose, Senior Advocate
Mr. Ratna Das,Advocate
Mr. Ajay Kumar, Advocate
Mr. Vikash Jha, Advocate
For the Railways: Mr. Rakesh Kumar Tiwary,Advocate

——–

7. 28.6.2010 By order dated 30.3.2010, this Court

directed the respondent-authorities to permit the

petitioner to complete the balance work till

17.5.2010.

Learned counsel for the petitioner submits

that the work has been completed within the time

granted.

Learned counsel for the respondent East-

Central Railway does not dispute the aforesaid

submission.

In the above circumstances, learned

counsel for the petitioner prays that the writ

application may be disposed of with a direction to

the respondents to settle the bill of the

petitioner after he submits the same.

The writ application is, accordingly,

disposed of with liberty to the petitioner to

present his bill before the respondent

authorities, who shall consider and dispose of the
-2-

same within a period of three months from the date

of receipt/production of a copy of this order

along with the said bill.

VPS                         ( Ramesh Kumar Datta, J. )