IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.4605 of 2009
====================================================
IN THE MATTER OF NEWS ITEM PUB
Versus
THE STATE OF BIHAR & ORS
====================================================
WITH
CIVIL WRIT JURISDICTION CASE No.11808 of 2009
====================================================
BARUN KUMAR SHARMA
Versus
THE STATE OF BIHAR & ORS
====================================================
WITH
CIVIL WRIT JURISDICTION CASE No.232 of 2010
====================================================
RAJESH KUMAR JAISWAL
Versus
THE STATE OF BIHAR & ORS
====================================================
Appearance :
For the Petitioner: Mr. Shambhu Sharan Singh, Advocate
Mr. Praveen Kumar, Advocate
Mr. Mahendra Prasad Gupta, Advocate
Mr. Sunil Kumar, Advocate
Mr. Shushant Kumar, Advocate
For the State: Mrs. Nilu Agrawal, G.P.-10 with
Mr. Rajni Kant Mishra, A.C. to G.P.-10
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
13. 23.11.2010. Though this petition raises a very crucial
issue relating to traffic policing, encroachment, building
regulations etc. in the city of Patna; though several
orders have been made over a period of time; we see no
light at the end of the tunnel. There is hardly any
response by the State and the local authorities. Lack of
-2-
political will to resolve the problem is evident.
Nevertheless, learned Government Advocate
Mrs. Nilu Agrawal is optimistic. She has submitted that
given some more time the State and the local authorities
will take appropriate action against the erring citizens,
shopkeepers, vendors etc. to remove encroachment from
the public land, to regulate the traffic and to ensure that
sufficient parking place is provided in the buildings that
are now constructed or are under construction, to ensure
that the places earmarked as parking zone are not
misused for any other purpose etc. She, therefore, seeks
further time.
At the request of Mrs. Agrawal, stand over to
24th January 2011.
We do expect at least 10 per cent of the
action that is assured by Mrs. Agrawal.
Copy of this order be given to the learned
Advocates Mrs. Nilu Agrawal and Mr. Shambhu Sharan
Singh.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-