High Court Patna High Court - Orders

Rajiv Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 25 April, 2011

Patna High Court – Orders
Rajiv Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 25 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.7136 of 2011

                  1. Rajiv Kumar, son of late Ram Kishun Prasad.
                  2. Akhilesh Kumar, son of Sri Parmeshwar Prasad,
                  petitioners no.1 and 2 are resident of Village-Dasturpur,
                  P.O.+ P.S. Chandi, District-Nalanda, Bihar.
                  3. Shailendra Kumar, son of Sri Jamuna Prasad.
                  4. Nawal Kishore Prasad, son of late Deonarayan Mahto.,
                  5. Kameshwar Prasad, son of late Chandeshwar Prasad.
                  6. Yogendra Prasad, son of late Lakhan Mahto, Petitioners
                  no. 3 to 6 are resident of Village-Jogiya, P.O. + P.S.
                  Chandi, District- Nalanda, Bihar.
                  7. Rajendra Prasad, son of late Sukhram Prasad.
                  8. Manoj Kumar, son of late Shivnandan Prasad,
                  petitioners no. 7 and 8 resident of Village +P.O. + P.S.
                  Chandi, District-Nalanda, Bihar.             ----- Petitioners.
                                           Versus
                  1. The State of Bihar, through its Chief Secretary.
                  2. The Principal Secretary, Ministry of Road Construction
                  Department (Path Nirman Bibhag) Bihar, Patna.
                  3. The Chief General Manager, Bihar State Road
                  Development Corporation Limited (BSRDC), RCD
                  Mechanical Work Shop Campus (Near Patna Airport)
                  Sheikhpura, Patna.
                  4. Deputy General Manager, Bihar State Road
                  Development Corporation Limited (BSRDC), RCD
                  Mechanical work shop Campus (Near Patna Airport)
                  Sheikhpura, Patna.
                  5. The District Land and Acquisition Officer, Nalanda,
                  Biharsharif.
                  6. The District Magistrate-cum-Collector, Nalanda,
                  Biharsharif                           ----- Respondents.
                                            -----------

2. 25.4.2011 Heard Mr. N.K. Agrawal for the petitioners, and

learned Assistant Counsel to Government Pleader No.3 for

the respondents.

The petitioners submit that Government has

sanctioned a project for construction of road from Chandi
2

(Jaitipur) to Gorrhapur in the district of Nalanda of S.H. 78.

The grievance of the petitioners is that the route of the road

is being deviated to suit vested interest. The petitioners have

filed representation in this regard before the learned Minister

as well as Deputy Secretary, Road Construction Department.

In our view, the petitioners, if so advised, may

move the Principle Secretary, Ministry of Road Construction

Department, who will look into the grievances of the

petitioners within a period of three months from the date of

filing of the representation.

The writ petition is accordingly disposed of.



                                  ( S. K. Katriar,J. )


Vinay/                              ( S. P. Singh, J.)