High Court Jharkhand High Court

Court On Its Own Motion vs State Of Jharkhand & Ors on 1 April, 2011

Jharkhand High Court
Court On Its Own Motion vs State Of Jharkhand & Ors on 1 April, 2011


IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
W.P. (PIL) No. 1076 of 2011
­­­­­
    Court On Its Own Motion Versus  State of Jharkhand & Others
­­­­­­
CORAM:  HON’BLE THE CHIEF JUSTICE
 HON’BLE MR. JUSTICE D.N. PATEL
­­­­­­
For the Petitioner :        Mr.I. Sinha, Amicus Curiae
For the Respondent­RRDA :    Mr. A.K.Singh
For the Respondent­State : Mr. R.R. Mishra, G.P. 

                 For the Respondent­RMC                :        M/s. R.R.Nath, L.C.N.Shahdeo
                 For the Respondent­Chamber 
                                       of Commerce     :       Mr. Pandey Niraj Roy
                 For the Intervenors                   :       Mr. M.K.Dey, Sr. Advocate
                 For the Intervenors 
                 (I.A. No. 1037 of 2011)               :       Mr. D.K. Chakraborty
                                                               Mr. Sohail Anwer, Sr.Advocate
                 For M/s Premsons                      :       Ms. A.R.Choudahry
                 For the Respondent ­BSL               :       Mr. Anand Sen
                                                       ­­­­­­­­­


08/ 01.04.2011              Learned G.P appearing for the State informs this Court that 

apart from four cities and the city of Ranchi indicated by this Court in the 
first order, they have taken steps to get the entire State encroachment 
free and for this matter, instructions have been issued to all the Deputy 
Commissioners of all the Districts. 

This effort is appreciated, but what is required is follow up 
action.   If   the   instructions   are   followed,   then   only   the   appreciation 
recorded hereinabove will have its meaning; otherwise this will only be 
lip service on the part of the State, if the encroachments in other parts of 
the State are not removed.

The affidavit filed today by the Bokaro Steel Limited is not 
only   not   satisfactory,   but   it   shows   a   tacit   colour   of   non­performance 
where it says that only after the removal of encroachment mentioned in 
Paragraph   ­7,   Paragraph­8   will   be   addressed.     This   attempt   is   clearly 
discriminatory as submitted by Mr. Sohail Anwer and it is a good gesture 
on the part of Mr. Sohail Anwer, who is representing one of the clients 
and he has volunteered to remove his encroachment. 

The State Government and the Bokaro Steel Plant are not 
only slow but are articulating their submissions before this Court in such 
a design that the B.S.L is removing the encroachments, but in fact, they 
are   not   removing.     This   situation   and   the   affidavit   of   B.S.L   are   not 
satisfactory.   Hence,   the   affidavit   filed   by   the   B.S.L   is   not   accepted   as 
compliance of the order of this Court. 

The State Government and the B.S.L should come out clean. 
If the stand of the authorities continue to be what it is today, then they 
will   be   ordered   to   be   proceeded   for   contempt   on   the   next   date   of 
hearing. 

The State was required to file a detailed compliance report 
of the earlier order. That be done by next date of hearing.

There   is   allegation   coming   out   against   the   officers   of   the 
B.S.L. that they have distributed lands to their near and dear.  This is one 
of the reasons that to camouflage the non­performance, they are raising 
the plea of non assistance by the State. It is being said that they have not 
been able to remove the encroachments because the State is not helping 
them. 

Learned G.P. appearing for the State submitted before this 
Court that as and when B.S.L officers ask for assistance, instant help will 
be available by the State. 

Notwithstanding   the   aforesaid   assurance   from   the   State 
Government,   refusal   to   remove   encroachments   in   the   garb   of   non 
assistance   by   the   State   Government   cannot   be   appreciated.   The 
allegation that the land has been distributed by the officer to their near 
and dear would be available to be inferred, and as aforesaid, proceedings 
will be initiated against the officers of Bokaro Steel Limited.

Put up on 19.04.2011. 

I. A. No. 1037  of 2011 filed for intervention, in this matter, 
is rejected.

(Bhagwati Prasad, C.J)

(D.N. Patel, J)

Dey/S.I.