High Court Jharkhand High Court

Smt.Alka Verma & Ors vs Jharkhand State Agriculture Ma on 22 March, 2011

Jharkhand High Court
Smt.Alka Verma & Ors vs Jharkhand State Agriculture Ma on 22 March, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      W.P.C. No. 4318  of 2010
                                                with 
                                      W.P.C. No. 4323 of 2010
                                                with 
                                      W.P.C. No. 4376 of 2010
        Aditya Kumar & (6) Ors...............Petitioners (In WPC 4318/2010)
        Manju Devi & (4) Ors........        Petitioners (In WPC 4223/2010)
        Smt. Alka Verma & (17) Ors......  Petitioners (In WPC 4376/2010)
                                       Versus
        Jharkhand   State   Agriculture   Marketing   Board,   Ranchi     through   its 
        Managing Director & Ors...............Respondents. (In all the cases)
                                               ......
        Coram: Hon'ble Mr. Justice R.K.Merathia
                                                     ......
        For the Petitioner                     : M/s H.K.Mehta, M. Patra, Advocates
        For the Respondents                    : Mr. V.P.Singh, Sr. Advocate
        For the State                          : Mr. JC to SC (Mines)
                                                     ......

3/22.03.2011

Mr.   Mehta,   learned   counsel   appearing   for   the   petitioners 
submitted   that   though   the   petitioners   deposited   the   amount   between 
December   2008   to   January   2009   as   required   by   the   Market   Committee, 
Giridih for constructions and allotment of shops under “Swaposhit Yojna” 
but the construction has not been started as yet.

On   the   other   hand,   Mr.   V.P.Singh,   learned   senior   counsel 
appearing for the Marketing Board submitted that the delay, if any, was not 
intentional. The completion  of formalities  took some  time. Some hawkers 
also created obstructions on the lands in question but now, the Committee 
will   start   construction   without   any   delay   and   if   there   is   any   obstruction 
from anybody, it will take help of the local administration.

In the circumstances, the Committee should proceed with the 
Scheme   and   start   construction   work   as   early   as   possible   and   preferably 
within three months from today. It goes without saying that the Committee 
is   entitled   to   get   the   help   of   local   administration   if   anybody   creates   any 
obstruction illegally.

With these observations and directions, all these  writ petitions 
stand disposed of.

 

   (R.K.Merathia, J)

Mukund/­