High Court Patna High Court - Orders

Harikant Thakur vs The State Of Bihar & Ors on 19 October, 2011

Patna High Court – Orders
Harikant Thakur vs The State Of Bihar & Ors on 19 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Miscellaneous Jurisdiction Case No.2173 of 2011
                                          Harikant Thakur
                                                Versus
                                     The State Of Bihar & Ors
                                   ----------------------------------

06. 19.10.2011 In compliance of the order of the High

Court dated 19.09.2011 counsel for the petitioner has

filed reply to the show cause placing on record the

allotment letter of Chameli Devi dated 24.03.1992

allotting MIG 3MF in Bahadurpur Housing Colony of

the Board, which was subsequently allowed to be

exchanged under allotment letter no.1269/H dated

18.07.2003 allotting MIG house in Hanuman Nagar

colony of the Board contrary to the resolution of the

Board dated 23.11.1993. When such fact were

brought to the notice of the learned counsel for the

Board, learned counsel submitted that order dated

18.07.2003 allowing exchange in the case of Chameli

Devi proceeds on the basis of the order of the High

Court in Contempt Proceeding No.254 of 1994. This

Court under order dated 18.01.2011 Annexure-1,

alleging non-compliance whereof present contempt

petition has been filed asked the authorities of the

Board to consider the case of the petitioner for
2

exchange. While considering the case of the

petitioner for exchange under order dated 5.9.2011

the authorities of the Board should have taken into

account the earlier order of the High Court and the

exchange allowed in the case of Chameli Devi, as it is

submitted that if in the case of Chameli Devi the

resolution of the Board dated 23.11.1993 was given a

go-by then such precedent should have also been

followed even in the case of petitioner.

Copy of the show cause reply has been

served on the counsel for the Board today itself. In

the circumstances, I am asking him to seek

instruction in the matter.

Put up on 3.11.2011 maintaining its

position in the same list.

( V. N. Sinha, J.)
Rajesh/