High Court Jharkhand High Court

Advocate Association vs State Of Jharkhand & Ors on 3 February, 2011

Jharkhand High Court
Advocate Association vs State Of Jharkhand & Ors on 3 February, 2011
                          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