High Court Patna High Court - Orders

International Human Rights As vs The Union Of India &Amp; Ors on 16 November, 2010

Patna High Court – Orders
International Human Rights As vs The Union Of India &Amp; Ors on 16 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No. 8254 of 2010
           --------------------------------------------------------------------------------------

International Human Rights Association through its Honorary
Secretary, namely, S.A. Najmi ……………………………….. Petitioner
Versus
The Union of India & Ors. ……………………………… Respondents.

————————————————————————————–
Appearance:

For the petitioner : Mr Syed Alamdar Hussain,Sr.Advocate
Miss Minu Kumari, Advocate.

For the respondent nos. 1 & 11: Mr. Bhaktishwar Jha, CGC.
For the respondent no. 15: Mr. Ajat Shatru, Advocate.
For the respondent nos. 16-18: Mr. Devendra Kr. Sinha,
Senior Advocate.

For the respondent no. 19: Mr. Madhav Roy with
Mr. Navin Kumar, Advocates.

For the respondent no. 20: Mr. Y.V. Giri, Sr. Advocate,
Mr. Chittaranjan Sinha,
Senior Advocate and
Mr. Ajay Kumar, Advocate.

————————————————————————————-
CORAM: THE HON’BLE THE CHIEF JUSTICE
And
THE HON’BLE MR JUSTICE JYOTI SARAN

(Per: THE HON’BLE THE CHIEF JUSTICE)

15. 16.11.2010. This petition under Article 226 of the

Constitution of India in Public Interest has been filed by
2

one International Human Rights Association, a Non-

Government Organization.

It is the case of the writ petitioner that the

Central Government has taken up a move to eradicate

manual scavenging. Under the said move the State

Governments are extended financial aid to construct

toilets for urban poor and in rural areas and to convert

the existing dry toilets to water-closets. For the purpose,

adequate funds have been placed at the disposal of the

State of Bihar. In turn, the State Government has

placed the funds at the disposal of the local authorities

for that purpose. It is further stated that under the said

scheme the State Government has sanctioned

construction of a number of new toilets and conversion

of the existing toilets into water-closets under the

District Panchayats.

This petition is related to the areas under

Danapur, Fulwarisarif, Maner and Khagaul Nagar

Parishads in Patna District. It is the complaint of the

petitioner that without reference to the expense the

contract has been awarded to one Samadhan Sewa

Samiti, the respondent no. 20, (hereinafter referred to as
3

`the Samiti’). The contract was awarded in the year

2007. The construction / conversion work had to be

completed within six months. Nevertheless, after more

than three years not even 25% of the work is completed.

What is completed is not according to the specifications

and up to the standard. Nevertheless, the Samiti has

been paid the money in advance. Thus, the concerned

Nagar Parishads in connivance with the Samiti have

misappropriated the funds allocated for the purpose.

The petition is contested by the concerned

Nagar Parishads. According to each Nagar Parishad,

the construction or conversion of toilets has been

satisfactorily performed by the Samiti. It is, however,

admitted that the work has not been completed as

alleged. It is denied that the funds allotted were

misappropriated or advance had been paid to the Samiti

as alleged.

Learned Senior Advocate Mr Y.V. Giri has

appeared for the Samiti. He has contested the petition.

He has submitted that the petition is filed at the behest

of one Sulabh International, a renowned institution

carrying out sanitation works. The Sulabh International
4

failed to win the contract which has enraged the said

Sulabh International. The present petition in public

interest is, therefore, not maintainable. He has referred

to various figures placed on the record to submit that

the substantial part of the work has been completed

satisfactorily and that the remaining work is in progress.

He has denied that the funds allotted for the purpose or

any part of it has been misappropriated. He has

submitted that only 25% of the funds have been paid to

the Samiti. Mr. Giri has also submitted that the work

performed by the Samiti has been supervised by the

concerned Nagar Parishad. The Nagar Parishad has

certified the satisfactory completion of the work. The

State Government has also set up its own machinery to

carry out inspection work and has opined that the work

has been satisfactorily performed. No further enquiry

is, therefore, necessitated.

It is true that various figures have been placed

on the record. Each Nagar Parishad and the State

Government have submitted that the work has been

satisfactorily performed by the Samiti. However, it is

not in dispute that the work, which was required to be
5

completed within six months, has not been completed

today after more than three years. Ordinarily, we would

rest satisfied with the satisfaction recorded by the State

Government or the local authorities. However, the writ

petitioner has filed an additional affidavit and placed on

the record a number of photographs which prompt us to

order an enquiry in the matter. We, therefore, propose

to form four committees to make physical verification

of the number and the quality of toilets constructed by

the Samiti at various locations (placed on the record of

the writ petition from page 449 to 469). Each committee

will cover the area of one of the concerned Nagar

Parishads, namely, Danapur Nagar Parishad,

Fulwarisarif Nagar Parishad, Maner Nagar Parishad and

Khagaul Nagar Parishad. Each committee will comprise

two representatives of the writ petitioner, one

representative of the concerned Nagar Parishad, one

representative of the Central Government, one

representative of the State Government and one

representative of the Samiti. With the consent of the

learned Advocates, we constitute the committees as

under:

6

Danapur-

(1) Mr. S. Hussain Raza Kazmi, Advocate

representing the petitioner.

(2) Mr. Rajeev Kumar, Advocate representing

the petitioner.

(3) Mr. Navendu Kumar, Advocate

representing the Parishad.

(4) Mr. Arun Kumar, Regional Chief HUDCO,

Patna, representing the Central

Government.

(5) Sri Braj Kishore Prasad, Advocate

representing the State.

(6) Sri Baidya Nath Thakur, Advocate

representing the Samiti.

Fulwarisarif-

(1) Mr. Virendra Kumar, Advocate representing

the petitioner.

(2) Mr. Anuj Kumar, Advocate representing the

petitioner.

(3) Mr. Sunil Kumar, Ward Member Nagar

Parishad, Khagaul representing the

Parishad.

7

(4) Mr. Arun Kumar, Regional Chief HUDCO,

Patna, representing the Central Government.

(5) Mr. Syed Imran Gani, Advocate

representing the State.

(6) Sri Choudhary Shyam Nandan, Advocate

representing the Samiti.

Maner-

(1) Sri Ashok Kumar Verma, Advocate

representing the petitioner.

(2) Sri Nafisuzzoha, Advocate representing the

petitioner.

(3) Sri Navin Kumar, Advocate representing

the Parishad

(4) Mr. Arun Kumar, Regional Chief HUDCO,

Patna, representing the Central

Government.

(5) Sri Girija Shankar Prasad, Advocate

representing the State.

(6) Sri Ganesh Kumar Sinha, Advocate

representing the Samiti.

Khagaul-

(1) Sri Bhupendra Kumar, Advocate
8

representing the petitioner.

(2) Mr. Javed Aslam, Advocate representing

the petitioner.

(3) Sri Ambika Prasad, Sanitary Inspector,

representing the Parishad.

(4) Mr. Arun Kumar, Regional Chief HUDCO,

Patna, representing the Central

Government.

(5) Dr. Samsir Ansari, representing the State.

(6) Sri Rajeev Sharma, Advocate representing

the Samiti.

The petitioner will within five days from today

deposit a sum of Rs. 10,000/- (Ten thousand) in the

registry of this Court by way of costs. The Registry

will disburse a sum of Rs. 2,500/- (Two thousand five

hundred) to each of the committees to meet initial

expenses. Further order for the costs and the

remuneration to the members of the above committee

will be made hereafter.

It is further directed that Sri Arun Kumar,

Regional Chief, HUDCO, Patna will be the Chairman

of each committee. He will hold the amount and
9

account for the expenses incurred by each committee.

He will coordinate the timings. Each member of the

committee will cooperate with the Chairman Sri Arun

Kumar. Each committee will submit its report within

three months from today.

Stand over to 21st February 2011 for further

orders.

Copy of this order be furnished to each

Advocate representing the parties.



                                   ( R.M. Doshit, C.J. )


Dilip                               ( Jyoti Saran, J. )