IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (PIL) No. 6141 of 2008
Rajneesh Misra Vs. Union of India & Others
With
W.P. (PIL) No. 720 of 2010
Smt. Manju Singh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 1872 of 2010
Ashish Kumar Singh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 2519 of 2010
National Hawker Federation, Ranchi Vs Union of India & Ors.
With
W.P. (PIL) No. 1968 of 2010
Ashish Kumr Sijgh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 1329 of 2010
Ashish Kumar Singh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 1911 of 2010
Ram Ayodhaya Singh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 4081 of 2009
Dilip Rajgarhiah Vs. State of Jharkhand & Ors.
CORAM : HON’BLE THE CHIEF JUSTICE
HON’BLE MR. JUSTICE D.N.PATEL
For the Petitioner : J.C. to Mr. D. Jerath
For the RespondentState : R.R.Mishra, G.P.
For the RespondentPollution Control Board : Mr. A.K. Pandey
For the Respondent RMC & RRDA : M/s R.R.Nath, A.K.Singh
For the Intervenor : Mr. V.P. Singh, Sr. Advocate
37/ 05.04.2011 Learned G.P. submits that according to his assessment, if any mis
happening happens at Oswal Bhawan, it may not be possible to attend the same
effectively there. A report to that effect has been filed for the record of the
Court. Learned G.P has sensed that Oswal Bhawan may not be the only place,
there may be such more buildings, where such kind of contingency may arise.
Therefore, the authorities have taken note of it and they will take appropriate
steps in this regard.
As regards appointment of Town Planner, the only qualified Town
Planner in the State of Jharkhand has been assigned to R.R.D.A, Mr. Gajanand
Ram, and Mr. R.K. Singh has been shifted to his parent department. Mr. Vinay
Kumar Choubey has been appointed as the C.E.O of the Ranchi Muncipal
Corporation. It is expected of these two officers not to toe the line of their
predecessors and to take rational views in tackling the problems of the city.
Learned counsel for the petitioner submits that the State has so far
not shown any result about the handling of such buildings which are, in fact, in
clear violation of laws. R.R.D.A and Municipal Corporation have so far not
shown any result in tackling problems of those multi storeyed buildings which
are in clear violation of law.
Learned counsel appearing for the R.R.D.A has just been apologistic
and submitting that steps are being taken. Such attitude does not reflect the
real conviction to handle the menace which the city is facing. R.R.D.A should,
by this time, have shown to have acted atleast against a few, which it has not.
It is expected that by 20th April, 2011 when this matter will be taken up again,
R.R.D.A would show its capacity to handle such situation or would submit that
it is incapable of handling such situation. In case, it shows its incapacity, the
officers of R.R.D.A would have to be branded as incompetent officers. Apart
from branding them as incompetent officers, other dimensions would be
explored as to how to deal with such officers.
As regards Khadgarha Bus Stand, spot inspection was made by one
of us and the situation was not in any way found to have been improved from
the last inspection. The inaction is writ large. Further inspection is likely to be
made on Sunday (10.04.2011) and it is expected that garbage should be
removed by that time.
Put up this matter on 20th April, 2011.
(Bhagwati Prasad, C.J)
(D.N. Patel, J)
Dey/S.I.