High Court Patna High Court - Orders

Yugal Kishore Sinha vs The State Of Bihar &Amp; Ors on 15 November, 2010

Patna High Court – Orders
Yugal Kishore Sinha vs The State Of Bihar &Amp; Ors on 15 November, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.3895 of 2006
                      YUGAL KISHORE SINHA, SON OF LATE DASRATH PRASAD SINGH,
                      RESIDENT OF VILLAGE DERHGAON, P.S. NARHAT, DIST NAWADAH.
                                        Versus
                     1. THE STATE OF BIHAR.
                     2. CHAIRMAN BIHAR STATE ROAD TRANSPORT CORPORATION
                        (B.S.R.T.C.) PATNA.
                     3. DIVISOINAL      MANAGER     BIHAR  STATE   ROAD   TRANSPORT
                        CORPORATION (B.S.R.T.C.), DHANBAD.
                                                         -----------

08. 15.11.2010 Heard learned counsel for the petitioner and the counsel for the

Bihar State Road Transport Corporation(hereinafter referred to as the

Corporation) as also perused the supplementary counter affidavit filed on

behalf of the Corporation, wherefrom it appears that a sum of Rs.39768.50/-

has been paid to the petitioner vide cheque No.012976 dated 5.12.2009 of

the Divisional Manager, Jharkhand Ranchi.

2. It is submitted on behalf of the petitioner that cheque

No.012976 dated 5.12.2009 has not yet been received by the petitioner.

3. Let petitioner appear before the Deputy Chief Accounts

Officer, who affirmed the affidavit dated 4.11.2010 and if it is a fact that

petitioner has not received payment pursuant to cheque No.012976 dated

5.12.2009, the amount be paid to him by another cheque of the same amount

within one month of his appearance, whereafter petitioner is granted liberty

to make representation to the Deputy Chief Accounts Officer, if he disputes

his entitlement and the Deputy Chief Accounts Officer shall be obliged to

dispose of the same by a reasoned order, as early as possible, in any case

within one month from the date of receipt of the representation from the

petitioner.

4. The writ application is, accordingly, disposed of.

      Rajesh/                                            (V.N. Sinha, J.)