IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(PIL) No. 3969 of 2011
Manoj Kumar Roy ..... Petitioner
versus
State of Jharkhand and ors. ...... Respondents
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR.JUSTICE P.P.BHATT
....
For the Petitioner : Mr.Vijay Kumar Roy,Adv.
For the State : JC to G.P.II
Order No.4 Dated-19th September, 2011
By Court- Heard learned counsel for the petitioner.
2. The petitioner is aggrieved against the construction of one
bridge. It is stated that the petitioner has submitted a representation before
the Deputy Commissioner, Giridih, a copy of the same has been placed as
Annexure-6.
3. The petitioner may now submit a fresh representation to the
Deputy Commissioner, Giridih, if he has submitted the representation
earlier, along with a copy of this order. The Deputy Commissioner, Giridih
may look into the matter and pass an appropriate order within a period of
15 days from the date of submitting representation and communicate the
same to the writ petitioner.
4. The writ petition stands disposed of accordingly.
( Prakash Tatia, C.J. )
( P. P. Bhatt, J )
G.Jha/