High Court Patna High Court - Orders

Upendra Chaudhary vs State Of Bihar &Amp; Ors. on 15 September, 2010

Patna High Court – Orders
Upendra Chaudhary vs State Of Bihar &Amp; Ors. on 15 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     MJC No.2347 of 2010

                       Upendra Chaudhary son of late Ganesh Chaudhary resident of village
    Ltahari, P.O. Fudkichak, Police Station Gogri, District Khagaria ....Petitioner

                                        Versus

              1. State Of Bihar
              2. Sri Santosh Maithyou S/o not known, the Commissioner-cum-Secretary,
                 Rural Development Department, Government of Bihar, Patna
              3. Sri Arvind Kumar Singh S/o not known, the District Magistrate, Munger
              4. Sri Bindeshwari Pd. Singh son of not known, the Executive Engineer, Rural
                 Development Department, Special Division (Pra-Aa) Munger
              5. Sri Surendra Jha son of not known, the Superintendent of Engineer, Rural
                 Development Department, Special Division (Pra-Aa) Munger
                                                                    ....Opposite Parties
                                                 -----------

3 15-09-2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Pursuant to order of Division Bench in LPA

no. 297/2010 dated 15-2-2010, the petitioner made a

prayer through annexure-2 dated 27-2-2010 requesting

the various authorities to pay him balance amount of a

particular project along with interest. That representation

in annexure-2 mentions the place of posting of the

petitioner as Junior Engineer on deputation in block

Haveli Kharagpur (in anticipation of orders). The

direction of the Division Bench was that the petitioner

should prefer an explanation by giving the details to the

competent authority within six weeks and thereafter the
2

said authority, which is Executive Engineer in this case,

was to afford an opportunity of hearing to the petitioner

and then to determine whether the work in question had

been undertaken, the amount had been spent and whether

the amount has fallen due for being realized from the

petitioner. Such exercise was to be completed within 8

weeks.

According to the petitioner the prayer made in

annexure-2 was sufficient explanation and thereafter the

concerned authority was free to decide the matter but

before that petitioner should have been afforded an

opportunity of hearing.

In the show cause filed on behalf of Executive

Engineer, Opposite Party no.4, a stand has been taken

that inspite of letter written to the petitioner at his

permanent address because of non availability of his

present address, and inspite of notice published in two

prominent Hindi newspapers published from Patna, that

is, Prabhat Khabar and Aaj, the petitioner did not

submit any explanation nor he appear before Opposite

Party no.4 and in such circumstances Opposite Party
3

no.4 has passed the final order ex parte on the basis of

available materials. That order annexed as annexure-E to

the show cause bears letter no.966 dated 14-8-2010.

Although there is no specific denial that

annexure-2 was not filed by the petitioner but on perusal

of the same, we do not find any explanation with regard

to the issues noted in the order of the Division Bench for

final determination. Although the petitioner has claimed

to have visited the office of Opposite Party no.4 on

several occasions but he has never sought any

appointment from Opposite Party no.4 and never claimed

for any right of hearing. In fact there appears substance

in the stand of Opposite Party. no.4 that no explanation

was submitted in terms of the Division Bench order and

apparently petitioner avoided to appear in person inspite

of notice published in the newspapers.

In the aforesaid facts and circumstances, the

order passed by Opposite Party no.4, as contained in

annexure-E, amounts to sufficient compliance with the

order of the Division Bench. The contempt application is

dismissed.

4

It goes without saying that if the petitioner is

aggrieved by the determination or decision contained in

annexure-E, he would be at liberty to pursue his remedy

through appropriate proceeding in accordance with law.





                             (Shiva Kirti Singh, J.)


BKS/-                        (Hemant Kumar Srivastava, J.)