IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(PIL) No. 2211 of 2010
Advocate Association ...... Petitioner
Versus
The State of Jharkhand & Others ...... Respondents
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioner : Mr. Jai Prakash, Sr. Advocate.
For the Respondents : A.G.
I.A. No. 331 of 2011
20/03.02.2011
Mr. Alok Kumar Dubey has filed an application for intervention.
In his intervention application, he has submitted that the road, which is
sought to be allotted to the High court for its expansion, can be
obviated by making flyover or subway. On being questioned as to
whether any technical support or investigation for feasibility of a
flyover or subway was ever undertaken by him, his answer in person
was in negative. Since the suggestions, as made, are wild suggestions
without there being any technical support, it cannot be said that the
applicant has applied his mind in right perspective. He appears to be
actuated by such consideration which cannot be considered to be
relevant because his residence is half a kilometer away, as submitted by
him. He has no permanent occupation. He is said to be engaged in
some construction activities with some other persons and as such he
has no direct nexus with the locality in question. He is not able to show
as to what particular interest he has in this locality.
In that view of the matter, his application for intervention (I.A.
No. 331 of 2011) is rejected.
Put up this case on 10.02.2011.
(Bhagwati Prasad,C.J.)
(D.N.Patel, J.)
Biswas/Birendra