IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6336 of 2002
SMT.SHARDA SINHA
Versus
THE BIHAR STATE HOUSING BOARD&
-----------
18/ 18-01-2011 Pursuant to order dated 15.12.2010, when
the matter was taken up for consideration on
17.01.2011, I.A. No. 326 of 2011 was filed on behalf of
the respondent -Housing Board and its officials including
the Managing Director seeking an adjournment of the
matter for one month. Respondent- Managing Director
was also physically present in the court. In view of the
fact that the specific date for holding meeting of the
Board was not indicated in that interlocutory application,
therefore, the matter was passed over for the day
enabling learned counsel appearing on behalf of the
respondents to file an affidavit indicating therein the date
of the meeting of the respondent Board and the time by
which final decision would be communicated to the
petitioner regarding her grievances raised in the present
petition.
In the light of aforesaid observation/oral
direction, a supplementary affidavit has been filed today
on behalf of the respondents stating therein that the next
meeting of the Board is slated to be held on 2nd Feb. 2011
and final decision regarding the grievance of the
2
petitioner shall be communicated either to the petitioner
or to her learned counsel by 10th February, 2011.
Respondent Managing Director is again
physically present in the Court. In view of the aforesaid
affidavit and the submissions made on behalf of the
respondents, this Court is inclined to grant one more
indulgence to the respondents to take final decision
regarding the claims of the petitioner.
List this matter on 14th February, 2011 under
the same heading, retaining its position so that the
matter is finally disposed of. For the present, the
personal appearance of respondent- Managing Director is
dispensed with.
BTiwary/ (Birendra Prasad Verma, J.)