High Court Jharkhand High Court

Dhananjay Kumar Dubey vs State Of Jharkhand Thr Chief S on 11 July, 2011

Jharkhand High Court
Dhananjay Kumar Dubey vs State Of Jharkhand Thr Chief S on 11 July, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                -----------

W.P(PIL) No. 803 of 2005

——

         Dhananjay Kumar Dubey                  ...... Petitioner
                            -- Versus--
         The State of Jharkhand & Others        ...... Respondents
                               -------------
     CORAM     :       HON'BLE THE ACTING CHIEF JUSTICE
                       HON'BLE MRS. JUSTICE JAYA ROY
                                 ----------

     For the Petitioner           : -----------
     For the Respondents          : Md.Mokhtar Khan, ASGI(Union of India)
                                     Mr.A.K.Pandey (JSEB)
                                     Mr.R.R.Mishra (State of Jharkhand)
                                    -------------
Order No.73                                       Dated 11th July, 2011

This Public Interest Litigation started in the year 2005

and that too in relation to the construction of a National Highway,

which is a duly approved and sanctioned scheme, obviously by the

the Union of India itself. Since 2005, several orders have been

passed by this Court taking some strong views against the slow

working in the matter and several orders are running in several

pages and as back as on 06.04.2009, after taking note of the

earlier orders, this Court directed the Secretary, Road Construction

Department, Government of Jharkhand; Engineer-in-Chief,

National Highway Division, Government of Jharkhand; Officer

responsible for liaison work in this project; Ministry of Surface and

Road Transport, Government of India, New Delhi and the Deputy

Chief Engineer, South Eastern Railways, Ranchi to appear in

person on 28.04.2009 at 10.30 a.m. and swear affidavit within two

weeks stating the progress made in the construction of fly-over and

the stipulated time, in which, the construction of fly-over along with

the connecting roads shall be completed.

2. Thereafter, again on 28.4.2009 facts were considered

in detail and the Division Bench of this Court observed that it is a

gross act of negligence on the part of the authorities of the
respondents and this Court observed that we have no objection but

to request His Excellency the Governor of Jharkhand to nominate

one of the officers who shall look into the matter and submit the

report on or before 15.5.2009 as to who are the officers and the

departments responsible for not completing the construction of fly-

over in time. Not only this, the extra ordinary step was taken by the

Division Bench of this Court by requesting His Excellency the

Governor of Jharkhand to issue appropriate direction in this matter.

However, this order was modified and the Chief Secretary of

Government of Jharkhand was directed to look into the matter and

submit the report. However, again it was reiterated that the request

made to His Excellency the Governor of Jharkhand to issue

appropriate direction in the matter so that persons who are in the

realm of the whole affairs could be serious in the matter.

3. We have narrated the facts stated in the above two

orders only and it is suffice to state that again and again detailed

facts were mentioned in the orders and ultimately this Court

proposed to initiate the contempt proceeding against the officers.

However, that initiation of proceeding was stayed by the Hon’ble

Supreme Court of India vide its order dated 8.4.2011 and the

learned counsel for the State and the Union of India both submitted

before this Court on 6.6.2011 that this Court may watch and

supervise the progress of the construction of the national highway.

4. On 6.6.2011, it was brought to the notice of this Court

that the Ministry of Defence has agreed that they will handover the

vacant land measuring 1.32 Acres only, which is needed for

completion of the national highway. However, for this land of only

1.32 Acres, the State Government was required to give adequate

valued land to the Union of the India. Here, we may observe that
once the Ministry of Defence and the Union of India agreed to hand

over those land measuring 1.32 Acres to the State Government,

they have no right to retain the possession of the land to delay the

project of public importance on any pretext including the pretext

that the Defence Ministry / Union of India is required to be given the

land of equal measurement/ valuation by the State Government.

The Defence Ministry /Union of India cannot keep this land now to

have bargaining position over the public importance project and

behave like the private land dealer and that too resulting into

halting of the construction of the national highway of public

importance of the project of non else than the Central Government

itself.

5. The learned counsel for the Union of India submitted

that he has received a communication from the Union of India

through the officer of the Union of India that some formalities are

required to be completed.

6. We have perused the said communication and in this

communication it has been stated that -“The case is being

processed expeditiously and not in routine manner wherein a

military courier is carrying the documents for obtaining

recommendation of intermediate Head Quarters”.

7. It appears that still the Defence Ministry is under the

impression that expeditious working is sending correspondence

through the Special Military Courier, ignoring the fact that what is

the stage and progress in the work, is the determining factor for

finding out whether it is expeditious or not.

8. In the case of handing over of possession of 1.32

Acres of land, the Defence Ministry should have come forward

forthwith and they should have handed-over the land to the State
Government without waiting for them getting the land. This Court

will not allow the handing over of this land of 1.32 Acres referred in

the order dated 6.6.2011 to be stopped by the Union of India till the

Union of India gets alternate land from the State. Therefore, this

Court is directing the Ministiry of Defence as well as the Union of

India to handover the land measuring 1.32 Acres by or before 17th

August, 2011, irrespective of the fact that whether by that the

possession of the land in lieu of 1.32 Acres of land is given by the

State Government to the Union of India or not. In case the land is

not handed over by 17th August, 2011 or before that date, the

Secretary of the Government of India, Ministry of Defence, shall

remain present in the Court on 23rd August, 2011.

9. Put up this case on 23rd August, 2011.

10. The State Government is again reminded that to

avoid any stern action, which may be taken by this Court in this

matter, they should also show their work and working on the project

and do the job expeditiously without further orders by this Court.

11. A copy of this order be handed over to the counsel

appearing for the State Government as well as the counsel

appearing for the Union of India.

(Prakash Tatia, A.C.J.)

(Jaya Roy, J.)
Biswas/SI