High Court Patna High Court - Orders

Dharmendra Kumar … vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Dharmendra Kumar … vs The State Of Bihar &Amp; Ors on 7 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.6334 of 2011
                    DHARMENDRA KUMAR PASWAN,ADVOCATE
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

02- 7/4/2011 Heard in part Dr. S K Verma for the petitioner,

and Mr. Anjani Kumar, learned Additional Advocate

General for the respondents. Learned counsel for the

petitioner submits that the present writ petition calls for

directions issued by the Andhra Pradesh High Court in

A. Kamaladhar Gupta v. Govt. of India (AIR 2002

Andhra Pradesh 326). He submits that the laudable objects

of replacement of dry latrines by septic latrines, prevention

of carriage of head-loads of human excreta by scavengers,

elimination of manual scavenging, and rehabilitation of

scavengers, have not achieved the desired results. The

money allotted for the purpose is being misused and

siphoned off by unscrupulous elements. He, inter alia,

invites our attention to the chart (Annexure 9), at page 43,

showing allotment to organizations which may not have had

the desired/required experience, let alone any rehabilitation

capability and experience.

2. Let the respondents file an exhaustive counter

affidavit on or before 19.5.2011, with particular emphasis
2

on the following issues:-

(i) Why and under what provisions of law was

the advertisement dated 17.5.2008 (Annexure 7)

ignored, and work given by way of nomination?

(ii) Whether work has been allotted to reputed

and credible NGOs with experience in the filed of

liberation and rehabilitation of scavengers in

undertaking the work prescribed under the ILCS

guidelines as enumerated in expression of interest

dated 17.5.08 (Annexure 7).

(iii) How much money including advance has

been given to all NGOs individually for

implementation of the ILCS scheme? How much

has been utilized as per the guidelines within the

given time? Whether unutilized money is lying

with such NGOs, and what steps have been taken

for their recovery.

(iv) The State should specifically state its stand

in relation to the prayer enumerated in paragraph

1(7) of the writ petition, i.e., either to follow the

guidelines enumerated in Annexure 2, or the

organizations selected by the three-member
3

committee (Annexure 4), or constitution of a fresh

three-member committee.

(v) Authorities may be restrained from allotting

any further funds or work to organizations not

competent and deficient in experience, in the filed

of liberation and rehabilitation of manual

scavengers.

(vi) The counter affidavit should keep in mind

the judgment reported in AIR 2002 Andhra

Pradesh 326 (A. Kamaladhar Gupta & Ors. vs.

Govt. of India & Ors.).

3. Put up on 22.6.2011 at the top of the list.

The time in the meanwhile may be utilized by the parties for

completion of pleadings.

( S K Katriar )

( S P Singh )

mrl