High Court Jharkhand High Court

Bhagwan Birsa Sewa Sansthan Th vs State Of Jharkhand & Ors on 12 October, 2011

Jharkhand High Court
Bhagwan Birsa Sewa Sansthan Th vs State Of Jharkhand & Ors on 12 October, 2011
               IN THE HIGH COURT OF JHARKHAND, RANCHI
                        W.P.(PIL) No. 3023 OF 2008

          Bhagwan Birsa Sewa Sansthan Vs. State of Jharkhand & Ors.
                                  -------
        CORAM                    HON'BLE THE CHIEF JUSTICE
                              HON'BLE MRS.JUSTICE JAYA ROY

        For the Petitioner                    Mr. L.C.Roy
        For the Respondent                    JC to Sr.S.C.I
                                              ------

         Order No.25                                           Dated 12th October, 2011

Learned counsel for the State submits that in spite of deposit of requisite

amount for final approval of the permission for laying pipe-lines of different dia-

meters across N.H. 33 from Pardih Chowk (Km 246.00) to Dimna Chowk (Km

249.33) under Mango Water Supply Scheme by Drinking Water and Sanitation

Division, Adityapur, Jamshedpur, Jharkhand, National Highways Authority of

India has not given final approval.

In view of the above, issue notice to the National Highways Authority of

India to its both addresses at White House, Block-A, Second Floor, 119, Park

Street, Kolkata-700016 and at C-76, Harmu Housing Colony, Near Swami

Sahjanand Chowk, Ranchi-834012, Jharkhand. Copy of this order may also be

sent to the National Highways Authority of India at both the places.

Learned counsel for the petitioner submitted that apart from the said laying

down of the pipe-lines, other civil works are also required to be completed

without which the project cannot be completed and on the pretext of non-grant of

approval by the National Highways Authority of India, the State is not proceeding

with the project.

The State is directed to submit a complete report as to the steps taken for

rest of the works which are not dependent upon the laying down of the pipe-lines.

The report may also be submitted on or before 16.11.2011.

Put-up on 16.11.2011.

(Prakash Tatia.,C.J.)

(Jaya Roy, J.)

dey/sudhir