High Court Patna High Court - Orders

Rupesh Kumar vs The State Of Bihar &Amp; Ors on 25 March, 2011

Patna High Court – Orders
Rupesh Kumar vs The State Of Bihar &Amp; Ors on 25 March, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.14559 of 2009
                                            RUPESH KUMAR
                                               Versus
                                      THE STATE OF BIHAR & ORS
                                            -----------

6. 25.03.2011 The joint report signed by the Counsel for the petitioner, for the

Municipal Corporation and for private Respondent no. 3 has been filed

today as directed by order dated 18.3.2011. Let the same be kept on

record for consideration at the appropriate time.

From the submissions made today, it does not inspire

confidence in the Court whether the order dated 18.3.2011 directing the

Municipal Corporation to disconnect the municipal water supply to the

premises in question has been complied with or not.

Shri Manish Kumar, Advocate, who was present in the Court

room when the matter was being considered, was requested by the

Court to visit the premises in question along with Counsel for the

petitioner, for Municipal Corporation and for private Respondent no. 3

today at 5 PM and submit his written report whether the municipal water

supply to the premises is subsisting or has been disconnected. Shri

Manish is further requested to detail in his report the manner in which

the water supply is subsisting and/or has been disconnected.

The Municipal Corporation shall ensure appropriate

transportation to Shri Manish Kumar from the place that he desires to

the site in question and back to the place that he may desire to be let

off.

List on 28.3.2011 under the same heading.

Snkumar/-                                           (Navin Sinha,J.)