High Court Jharkhand High Court

Dilip Rajgarhiah vs State Of Jharkhand & Ors. on 4 April, 2011

Jharkhand High Court
Dilip Rajgarhiah vs State Of Jharkhand & Ors. on 4 April, 2011
                                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                             W.P. (PIL) No. 6141 of 2008
                                        Rajneesh Misra  Vs. Union of India & Others
                                                             With
                                                  W.P. (PIL) No. 720 of 2010
                                      Smt. Manju Singh  Vs.  State of Jharkhand & Ors.
                                                             With 
                                                 W.P. (PIL) No. 1872 of 2010
                                     Ashish Kumar Singh  Vs. State of Jharkhand & Ors. 
                                                             With 
                                                 W.P. (PIL) No. 2519 of 2010
                                National Hawker Federation, Ranchi  Vs Union of India & Ors. 
                                                             With
                                                 W.P. (PIL) No. 1329 of 2010
                                     Ashish Kumar Singh  Vs. State of Jharkhand & Ors. 
                                                             With 
                                                 W.P. (PIL) No. 4081 of 2009
                                       Dilip Rajgarhiah  Vs. State of Jharkhand & Ors. 
                                                             With 
                                                                        ­­­­­
                                        CORAM :      HON'BLE THE CHIEF JUSTICE 
                                                            HON'BLE MR. JUSTICE D.N.PATEL
                                                                        ­­­­­­
                               For the Petitioner                                         :  Mr. D. Jerath 
                     For the Respondent­State                                  :  Mr. R.R.Mishra, G.P.­II.
                     For the Respondent­Pollution Control Board                :  M/s. S. Anwer, Sr. Advocate 
                                                                                             A.K. Pandey
                      For the Respondent ­RMC & RRDA                            :  M/s R.R.Nath, A.K.Singh
                     For the Respondent ­UOI                                    :  Mr. Md. M. Khan
                      For the Intervenor                                        : Mr.  V.P. Singh, Sr. Advocate
                      For the Intervenor­Jharkhand Chamber of 
                      Commerce & Industries                                     : M/s Pandey Niraj Rai
                                                                                            Mr. Rohit Ranjan Sinha 
                                 I.A. No. 1051 of 2011

        36/ 04.04.2011

This Interlocutory Application pertains to a land of Jharkhand State
Housing Board, which is said to have been permitted by the R.R.D.A. for
construction to a private builder. If the allegations are correct, then it is a very
serious matter. This matter will be looked into by the R.R.D.A. and its response
will be filed by 8th April 2011.

In the meantime, the petitioner will appear before the C.B.I. Officers,
who are investigating the matter in relation to the lands and other irregularities
committed by the R.R.D.A. and others like the State Authorities and would apprise
the investigating officer of the same.

Mr. Sumeet Gadodia, who represents the Jharkhand State Housing
Board bring to the notice of the Court that apart from this land, there are many
other lands of the Housing Board, which have been permitted by the R.R.D.A. to
be constructed by the private builders.

Mr. Gadodia will instruct the officials of the Housing Board to
appear before the C.B.I. officers, investigating the matter, to apprise them of such
irregularities, which they are investigating.

Learned counsel for the State will look into all the orders which are
required to be complied with and will file tabulated response on all the directions
given to the State by 8th April 2011.

Put up these matters on 8th April 2011.

I.A. No. 993 of 2011 in W.P.(PIL) No. 1872 of 2010
Mr. Shailesh, learned counsel seeks permission of this Court to
withdraw I.A. No. 993 of 2011.

Ordered accordingly.

(Bhagwati Prasad, C.J.)

(D.N.Patel,J.)

A.K.Verma/R.Kr.