IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15396 of 2011
Garib Nawaz India Gas Private Limited, 301, Verma Karpura House,
S.P. Verma, Patna-800001 through its Managing Director Md. Naushad
Ali son of Md. Yunus.....................................Petitioner.
Versus
1. The State of Bihar through the Secretary, Department of Industry,
Govt. of Bihar, Patna.
2. The District Magistrate, Patna.
3. The Sub-Divisional Magistrate , Danapur, District- Patna.
...............Respondents.
For the petitioner : Mr. Raghib Ahsan, Sr. Advocate with Mr. J.P.
Kishore, Advocate.
For the respondents : Mr.Ram Kishore Singh, AC to AAG-7.
----------------------------------
02/ 19.09.2011 Heard learned counsel for the petitioner and learned
counsel for the respondents.
2. This writ petition has been filed by the petitioner for
directing Sub-Divisional Magistrate, Danapur (respondent no.3) to
submit his report to the District Magistrate, Patna as required by the
latter vide letter dated 06.03.2010 for issuance of No Objection
Certificate to the petitioner for establishing LPG gas plant.
3. Considering the averments made by learned counsel
for the parties and the materials on record, this writ petition is
disposed of with a direction to the Sub-Divisional Magistrate, Danapur
(respondent no.3) to immediately respond to the letter of the District
Magistrate, Patna dated 06.03.2010 and submit his report within 30
days from the date of receipt/production of a copy of this order, failing
which he will be held liable for violation of the order of this order.
4. If such a report is received by the District Magistrate,
-2-
Patna he shall complete the formalities and if nothing is found against
the petitioner No Objection Certificate for the said purpose may be
issued to him in accordance with law expeditiously preferably within a
period of one month thereafter.
Harish (S.N.Hussain, J.)