IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4069 of 2007
Saiyad Moin Sahjada @ S.Moin, SON OF S.M.ISHAQUE, RESIDENT
OF VILLAGE- HERHNITA, P.O.- ULGADDHA, P.S.- PATERHAR,
DISTRICT- BOKARO :--PETITIONER.
Versus
1. The State Of Bihar
2. THE STATE OF JHARKHAND.
3. THE CHIEF SECRETARY, STATE OF BIHAR, PATNA.
4. THE CHIEF SECRETARY, STATE OF JHARKHAND, RANCHI.
5. THE CHIEF ENGINEER (MECHANICAL) IRRIGATION
DEPARTMENT, PATNA.
6. THE EXECUTIVE ENGINEER, IRRIGATION DEPARTMENT,
GANDAK PROJECT, BALMIKI NAGAR, WEST CHAMPARAN,
BIHAR.
7. THE SUPERINTENDING ENGINEER, IRRIGATION
DEPARTMENT, MUZAFFARPUR, BIHAR.
8. THE CHIEF ENGINEER, WATER RESOURCES DEPARTMENT,
RANCHI.
9. THE EXECUTIVE ENGINEER, WATER WAY DIVISION,
KODARMA, STATE OF JHARKHAND :---RESPONDENTS.
----------------------------------
For the petitioner :- Mr. Nil Kamal, Advocate.
For the State of Bihar :- Mr. Fakhruddin Ali Ahmad, A.C. to S.C.-III.
For the State of Jharkhand:- Mr. Neeraj Kumar, Advocate.
=====
3. 29.09.2011. Heard learned counsel for the
petitioner and the State.
2. Petitioner superannuated while
serving as Electrical Superintendent in the
Irrigation Mechanical Division, Water Resource
Department, Balmiki Nagar with effect from
31.12.2002. He has filed this writ petition on
30.03.2007 praying, inter alia, to direct the
authorities to pay his admitted dues. In this
connection he has referred to Letter No. 1801
dated 06.09.2006 of Sri Ramkishore Prasad
Singh, the then Executive Engineer, Irrigation
Mechanical Division, Water Resource
2
Department, Balmiki Nagar, Annexure-4,
whereunder a sum of Rs. 17002/- and
Traveling Allowance of Rs. 11,155.00p is
admitted as payment due to the petitioner
under House Rent, Arrears of second time
bound promotion and Traveling Allowance
dues. This writ petition has remained pending
for over four years but till date no counter
affidavit has been filed disputing the contents
of the letter dated 06.09.2006 which is
addressed to the lawyer of the petitioner Sri
Rajesh Kumar Maltha.
3. Having heard counsel for the
petitioner and the State, I direct the Executive
Engineer, Irrigation Mechanical Division,
Water Resource Department, Valmiki Nagar to
release the aforesaid payment, if not already
released, as early as possible, in any case
within a period of two months from the date of
receipt/production of a copy of this order
before the Executive Engineer.
4. The writ petition is, accordingly,
disposed of.
P.K.P. (V.N.Sinha,J.)