IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.16503 of 2010
==============================================
DALIT ATYACHAR VIRODH SAMITI THROUGH MANGLI
MOSOMAT W/O- LATE MOHAN MUKHIA THE
CONVENER OF THE SAMITI, RESIDENT OF HARTALI
CHAWK, BAILY ROAD, BEHIND INDRA BHAWAN,
BAILY ROAD HALD, P.S. -SHASTRI NAGAR, PATNA
- Petitioner(s)
Versus
1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY,
NEW SECRETARIAT, PATNA
2. MUNICIPAL CORPORATION OF PATNA THROUGH
MUNICIPAL COMMISSIONER, PMC MAURYA LOK
COMPLEX., PATNA.
3. COMMISSIONER PATNA DIVISION, PATNA.
4. THE DISTRICT MAGISTRATE, PATNA DISTRICT.
5. SUPERINTENDENT OF POLICE, PATNA DISTRICT
- Respondent(s)
==============================================
Appearance :
For the Petitioner : Mr. AVANINDRA KR.JHA, ADVOCATE
For the Respondents : Mr. PRABHAKAR TEKRIWAL, GA-1
For the P.M.C. : Mr.BISHWA BIBHUTI KUMAR SINGH,
ADVOCATE
==============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 30.09.2010 Heard the learned advocates.
The petitioner Dalit Atyachar Virodh Samiti has
preferred this petition in public interest for a direction
2
that any encroachment made on a public land by a person
of Scheduled Caste or Scheduled Tribe shall not be
removed.
At first, it may be noted that the petitioner
Samiti has no legal existence. A petition by such non-
existent Samiti is not maintainable. Second, the
presumptive omnibus relief prayed for cannot be granted.
.
The petition is dismissed in limine.
( R.M. Doshit, CJ.)
(Jyoti Saran, J.)
Bibhash