High Court Jharkhand High Court

Smt.Manju Singh vs State Of Jharkhand & Ors on 25 January, 2011

Jharkhand High Court
Smt.Manju Singh vs State Of Jharkhand & Ors on 25 January, 2011
                                 IN THE HIGH COURT OF JHARKHAND, RANCHI
                                       W.P (PIL) No. 6141           OF 2008
                                 Rajneesh Misra Vs. Union of India & Ors.
                                                   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 Fedration, Ranchi Vs. Union of India & Ors.
                                                     With
                                 W.P (PIL) No. 1968         OF 2010
                              Ashish Kumar Singh Vs. State of Jharkhand & Ors.
                                                    With
                                 W.P (PIL) No. 1329         OF 2010
                              Ashish Kumar Singh Vs. State of Jharkhand & Ors.
                                                 -------

      CORAM                          HON'BLE THE CHIEF JUSTICE
                             HON'BLE MR.JUSTICE NARENDRA NATH TIWARI

      For the Appellant/Petitioner                  Mr.D.Jerath

      For the Respondent-State                      Mr.A.K.Sinha, AG
      For the Respondent-Pollution Control Board Mr.A.K.Pandey
      For the Respondent-RMC & RRDA                 Mr.R.R.Nath, Mr.A.K.Singh
      For the Respondent-UOI                        Md.M.Khan
                                               ---------

 25/25.1.2011

In the drive, which is on-going for removal of encroachments, it is so far

noticed that only the State Police is active, whereas the municipal authorities, i.e.,

Ranchi Municipal Corporation and Ranchi Regional Development Authority, have

primary responsibility of removing encroachments. They are made party-respondents.

Their lawyers are present and take notice on their behalf. They are mandated that they

would immediately start a drive for identification of those encroachments which are

beyond the limits of the ownership of the people and also such constructions which are

in violation of sanctioned map. Such encroachers will be put on notice of 12-24 hours to

remove the encroachments suo motu or otherwise authorities will take action. The

petitioner is mandated to take a weekly videography of the roads and lanes where the

encroachments are rampant. Such videography will be put to the authorities to judge

their performance.

Put up on 4.2.2011.

(Bhagwati Prasad,C.J.)

(Narendra Nath Tiwari,J.)
dey