IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (PIL) No. 6141 of 2008
Rajneesh Misra Vs. Union of India & Others
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 Federation, Ranchi Vs Union of India & Ors.
With
W.P. (PIL) No. 1329 of 2010
Ashish Kumar Singh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 4081 of 2009
Dilip Rajgarhiah Vs. State of Jharkhand & Ors.
With
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioner : Mr. D. Jerath
For the RespondentState : Mr. R.R.Mishra, G.P.II.
For the RespondentPollution Control Board : M/s. S. Anwer, Sr. Advocate
A.K. Pandey
For the Respondent RMC & RRDA : M/s R.R.Nath, A.K.Singh
For the Respondent UOI : Mr. Md. M. Khan
For the Intervenor : Mr. V.P. Singh, Sr. Advocate
For the IntervenorJharkhand Chamber of
Commerce & Industries : M/s Pandey Niraj Rai
Mr. Rohit Ranjan Sinha
I.A. No. 1051 of 2011
36/ 04.04.2011
This Interlocutory Application pertains to a land of Jharkhand State
Housing Board, which is said to have been permitted by the R.R.D.A. for
construction to a private builder. If the allegations are correct, then it is a very
serious matter. This matter will be looked into by the R.R.D.A. and its response
will be filed by 8th April 2011.
In the meantime, the petitioner will appear before the C.B.I. Officers,
who are investigating the matter in relation to the lands and other irregularities
committed by the R.R.D.A. and others like the State Authorities and would apprise
the investigating officer of the same.
Mr. Sumeet Gadodia, who represents the Jharkhand State Housing
Board bring to the notice of the Court that apart from this land, there are many
other lands of the Housing Board, which have been permitted by the R.R.D.A. to
be constructed by the private builders.
Mr. Gadodia will instruct the officials of the Housing Board to
appear before the C.B.I. officers, investigating the matter, to apprise them of such
irregularities, which they are investigating.
Learned counsel for the State will look into all the orders which are
required to be complied with and will file tabulated response on all the directions
given to the State by 8th April 2011.
Put up these matters on 8th April 2011.
I.A. No. 993 of 2011 in W.P.(PIL) No. 1872 of 2010
Mr. Shailesh, learned counsel seeks permission of this Court to
withdraw I.A. No. 993 of 2011.
Ordered accordingly.
(Bhagwati Prasad, C.J.)
(D.N.Patel,J.)
A.K.Verma/R.Kr.