IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4788 of 2009
CHANDRA BHUSHAN RAI
Versus
THE STATE OF BIHAR & ORS
-----------
12 09-12-2010 From the supplementary counter affidavit filed
on behalf of respondents no. 4 and 7, it transpires that the
Indira Gandhi Institute of Medical Science, Sheikhpura,
Patna has now done away with the services of
respondent no.6, M/s Rockwell Industrial Plants Ltd for
looking after pollution control plant/incinerator. Now the
contract work has been given to M/s S.S. Medical
Systems (India) Pvt. Ltd. Bhimtal for running and
maintenance of common Bio Waste Treatment Facility
installed at I.G.I.M.S. In that view of the matter, as
prayed by learned counsel for respondent no.6, let the
name of respondent no.6, M/s Rockwell Industrial Plants
Ltd. be deleted and substituted by the new contractor
noticed above.
In public interest, the concern of this court is
to ensure that the Bio Medical Waste do not affect the
neighbourhood population.
As appears from annexure-F to the
2
supplementary counter affidavit, certain civil works
around the plant site remained to be done although
administrative and financial approval have already been
accorded. We direct the Institute to complete the
necessary civil work within three months.
Annexure-F is intimation to the Bihar State
Pollution Control Board. The board should hold
inspection of the improved facilities after three months
and submit its report to the Court, pointing out in
particular any deficiency required to be removed, by the
next date. The Institute must inform the Board as soon as
civil work is completed so that inspection work may be
carried out within time.
Put up under the same heading in the 1st week
of April, 2011.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
BKS/-