High Court Patna High Court - Orders

Sukai Mandal vs The State Of Bihar & Ors on 29 September, 2011

Patna High Court – Orders
Sukai Mandal vs The State Of Bihar & Ors on 29 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                                             CWJC No.415 of 2006


                   Sukai Mandal S/o Jhagru Mandal, resident of Village Duhauna Tola
                   Bharthahi, P.S. Kateya, District-Gopalganj.
                                                                           ..... Petitioner.
                                                     Versus
                   1. The State of Bihar.
                   2. The District Magistrate, Gopalganj at Gopalganj.
                   3. The Deputy Development Commissioner Gopalganj.
                   4. Block Development Officer, Kateya at Kateya District Gopalganj.
                                                                        ...... Respondents.
                                                    -----------

For the petitioner : M/s Satyendra Rai & Kumar Anil Singh,
Advocates.

For the respondents : Mr. Chandra Shekhar Singh, A.C. to G.P. 16.

———-

03/ 29.09.2011 1. Heard learned counsel for the petitioner and learned

counsel for the respondents.

2. This petition has been filed by the petitioner for

directing the authorities to make payment of the entire dues to the

petitioner along with statutory interest as he had completed the

contractual work as per the terms of the authorities concerned.

3. Considering the averments made by learned counsel

for the parties and the materials on record, this writ petition is

disposed of with a liberty to the petitioner to approach before the

Deputy Development Commissioner Gopalganj (respondent no.3)

along with an application giving details of his claim with regard to

dues and interest. If such an application is filed by the petitioner

along with a copy of this order within three weeks from today, the

said authority shall decide the same by a speaking order in

accordance with law within three months thereafter and if any
-2-

amount or interest is found to be admitted and payable it should be

paid to the petitioner immediately thereafter. However, if any

amount or interest is not found admitted and payable in the said

order, the petitioner will be at liberty to challenge the same before an

appropriate forum.

(S. N. Hussain, J.)
Sunil