High Court Patna High Court - Orders

Yamuna Singh vs The State Of Bihar &Amp; Ors on 15 November, 2010

Patna High Court – Orders
Yamuna Singh vs The State Of Bihar &Amp; Ors on 15 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.18585 of 2010
                      YAMUNA SINGH, son of late Jib Narain Singh, resident of
                      Kamuruddinganj, P.S.Murarpur, Biharsharif, District- Nalanda....
                      Petitioner
                                                  Versus
            1. THE STATE OF BIHAR
            2. The Secretary, Road Construction Department, Bihar, Patna.
            3. The Engineer-in-Chief-cum-Additional Commissioner-cum- Special
               Secretary, Road Construction Department, Bihar,Patna.
            4. The Chief Engineer, National Highway (Wing), Road Construction
               Department, Bihar, Patna.
            5. The Superintending Engineer, National Highway Circle, Patna.
            6. The Executive Engineer, National Highway, East Division, Patna.
                  ........ Respondents.
                                                -----------

For the petitioner: Mr.P.N. Pathak, Advocate
Mr. Mahesh Kumar, Advocate
For the respondents:Mr.A.A.G.11

———

2. 15.11.2010 The petitioner is aggrieved on account of

non-payment of his bill for Rs.2,57,427/- which

has been checked and passed up to the level of the

Executive Engineer, N.H. East Division, Patna, but

no payment has been made till date.

In the aforesaid circumstances, the writ

application is disposed of with a direction to the

Chief Engineer, National Highway (Wing), Road

Construction Department, Bihar, Patna (respondent

No.4) to consider and dispose of the claim of the

petitioner within a period of four months from the

date of receipt/production of a copy of this

order.

     VPS                                     ( Ramesh Kumar Datta, J. )