High Court Jharkhand High Court

Banwari Lal Agrawal vs State Of Jharkhand & Ors. on 3 February, 2011

Jharkhand High Court
Banwari Lal Agrawal vs State Of Jharkhand & Ors. on 3 February, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      W.P.C. No. 6221 of 2010
        Banwari Lal Agrawal................                                    Petitioner
                                             Versus
        State of Jharkhand & Ors.............                              Respondents.
                                                     ......
        Coram: Hon'ble Mr. Justice R.K.Merathia
                                                    ......
        For the Petitioner                    : Mr. A.K.Sahani, Advocate
        For the Respondents                   : JC to GA
                                                    ......

2/03.02.2011

Mr.   Sahani,   learned   counsel   appearing   for   the   petitioner 

submitted that Chas Municipality is going to construct market on the PWD 

Road. He further submitted that though the encroachments were removed 

for   free   flow   of   traffic   but   then   the   Chas   Municipality   is   intending   to 

construct market on the PWD Road for which permission was sought from 

the   Executive   Engineer,   Road   Division,   PWD,   Chas,   Bokaro   but   the   said 

permission was refused by memo no. 1139 dated 22/11/2010, (Annexure­7, 

7/1), but in spite thereof Chas Municipality is going to construct the market 

on the road. He further submitted that the Municipality cannot construct 

market in front of the house of the petitioner also. He further submitted 

that   the   representation   was   made   to   the   Deputy   Commissioner,   but   the 

petitioner has not received any order passed by him.

Mr.   Sarvender   Kumar,   learned   counsel   for   the   State   submits 

that in absence of the instructions/counter affidavit, he is not in a position 

to accept or controvert the statements made in the writ petition.  

In the circumstances, I am inclined to remit the matter back to 

the Deputy Commissioner, Bokaro, and, therefore, this writ petition is being 

disposed of in absence of Chas Municipality.

The   petitioner   is   permitted   to   make   a   fresh   representation 

before the Deputy Commissioner, Bokaro (Respondent No. 2), who will pass 

a   reasoned   order   on   the   same   after   giving   opportunity   of   hearing   to   the 

petitioner as well as Chas Municipality and PWD Road Division, Bokaro, in 

accordance with law as early as possible and preferably within four weeks 
from the date of receipt of such representation.

It is made clear that this Court has not gone into the merits of 

the cases of the respective parties.  

With   these   observations   and   directions,   this   writ   petition 

stands disposed of.

                           (R.K.Merathia, J)

Mukund/­