IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18734 of 2010
SHAHABAD PARISH SOCIETY THROUGH ITS AUTHORIZED
REPRESENTATIVE FR. FRANCIS MATTATHILANI SON OF LATE DEVASIA
MATTTHILANI RESIDENT OF CATHOLIC CHURCH PIRO, P.S. PIRO,
DISTRICT BHOJPUR----------------------------------------------------------
PETITIONER
Versus
1.THE STATE OF BIHAR THROUGH SECRETARY PUBLIC HEALTH
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
2.DEPUTY DEVELOPMENT COMMISSIONER, BHOJPUR DISTRICT ARA
3.SECRETARY, DISTRICT WATER AND SANITATION COMMITTEE,
BHOJPUR ARA-------------------------------------------------------------RESPONDENTS
-----------
For the petitioner :M/S K.M.Joseph, Hemant Kumar,
Jose K.P. &Thressiamma K.P.
Advocates
For the respondents :Mr.P.K.Singh, S.C. 21
——
2. 22.11.2010 The petitioner being an N.G.O. claims payment of its
bills for Rs.7,94,382/- for the work done by it for
construction of hygienic toilets in various villages in 6
Panchayats of Piro Block, Bhojpur District under the Total
Sanitation Campaign initiated by the respondents.
The grievance of the petitioner is that the bills were
submitted by it in the year 2009 itself in different months
after due verification by the Junior Engineer and
satisfaction regarding the work expressed by the Mukhiya
of the concerned Panchayat but the respondent No.3,
Secretary, District Water Supply and Sanitation
Committee, Bhojpur, Ara is not making payment for the
same rather more than one year after the work had been
2
completed certain complaints about the missing of the
curtain, etc. are being made. It is submitted that the
aforesaid work was done in terms of an agreement entered
into between the petitioner and the District Water Supply
and Sanitation Committee on 30.3.2007.
In the above circumstances, the writ application is
disposed of with a direction to the Deputy Development
Commissioner-cum-Chairman, District Water Supply and
Sanitation Committee, Bhojpur, Ara to consider and
dispose of the claim of the petitioner by a reasoned order
within a period of four months from the date of
receipt/production of a copy of this order and whatever
amount is found payable to the petitioner shall also be paid
within a further period of two months thereafter.
(Ramesh Kumar Datta,J.)
Spal/