High Court Patna High Court - Orders

Mithilesh Kumar Rai vs The State Of Bihar & Ors on 10 August, 2011

Patna High Court – Orders
Mithilesh Kumar Rai vs The State Of Bihar & Ors on 10 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.7272 of 2009

               Mithilesh Kumar Rai, son of Shri Loran Rai, resident of 9,
               Saket, Ashiana Road (Kailash Path), Khajpura, Police
               Station-Shastri Nagar, District-Patna
                                           ..... Petitioner
                                              Versus
               01. The State Of Bihar
               02. The Chief Secretary, Government of Bihar, Old
                   Secretariat, Patna
               03. The Secretary, Land Revenue, Government of Bihar,
                   Old Secretariat, Patna
               04. The Secretary, Finance, Government of Bihar, Old
                   Secretariat, Patna
               05. The Secretary, Building Construction Department,
                   Vishweswaraiya Bhawan, Bailey Road, Patna
               06. The Commissioner, Patna Division, Patna
               07. The District Magistrate, Patna
               08. The Chief Engineer, Public Works Department, Govt. of
                   Bihar, Patna Circle, Vishweswaraiya Bhawan, Bailey
                   Road, Patna
               09. The Asst. General Manager, State Bank of India,
                   Secretariat Branch, Patna
               10. Central Administrative Tribunal, Patna Bench, 88/A,
                   Srikrishna Nagar, Patna-1 through its Registrar
               11. Engineer-in-Chief, C.P.W.D. Pant Bhawan, 6th Floor,
                   Patna
               12. The Superintending Engineer, Patna Circle, Pant
                   Bhawan, 6th Floor, Patna
                                           ..... Respondents
                                 ----------------------------------

09. 10.08.2011 The present L.P.A. is filed by one Mithilesh

Kumar Rai a Lawyer appearing before the Central

Administrative Tribunal.

The main grievance is that the State of

Bihar has not provided the place which is adjacent

to High Court for constructing a building. Even

though the amounts have been made ready vide

Cheques No.-435723 dated 31.03.2009 and 435725
2

dated 31.03.2009 a direction is sought for in the

appeal to the State Government to provide a place

for construction of building.

But however a supplementary counter

affidavit has been filed on behalf of the State with an

undertaking at paragraph-6 that in the proposed

Multi Storied Combined Tribunals Building, Bailey

Road, Patna, requisite space will be provided to

Central Administrative Tribunal (CAT), Patna Bench,

also.

As the process is going on, recording the

undertaking at paragraph-6 of the supplementary

counter affidavit, we are of the opinion that the

matter can be closed for the present.

The Application stands disposed of.

(T. Meena Kumari, J.)

(Vikash Jain, J.)
P.K.