IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7075 of 2010
Anand Kumar Bhagat @ Anand Mohan Bhagat
Versus
The State Of Bihar & Ors
-----------------
02/ 16.09.2011 Heard Mr. N.K. Agrawal, learned Senior counsel
appearing on behalf of the petitioner and Ms. Vinita Singh for the
Bihar Industrial Area Development Authority.
The petitioner is aggrieved by the order dated 2.4.2007,
passed by the Industrial Development Commissioner, Bihar, Patna
whereby the appeal preferred by the petitioner has been rejected
and the order dated 1.2.2007, passed by the Executive Director of
the authority cancelling the registration of the petitioner, has been
upheld.
It is the contention of the petitioner that the cancellation
order took place merely on two defaults, namely, non-deposit of the
balance amount of Rs. 75,200/- by the petitioner within the period
prescribed and non utility of the plot so allotted to the petitioner for
the purpose for which the allotment was made.
Let a counter affidavit be filed on behalf of the
respondent authorities responding to the issue raised in the writ
petition.
As prayed, put up on 20.10.2011 retaining its position.
(Jyoti Saran, J.)
S.Sb/-