High Court Jharkhand High Court

Dilip Rajgarhiah vs State Of Jharkhand & Ors. on 11 March, 2011

Jharkhand High Court
Dilip Rajgarhiah vs State Of Jharkhand & Ors. on 11 March, 2011
  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P. (PIL) No. 6141 of 2008
                      Rajneesh Misra  Vs. Union of India & Others
                                                                With
                                                   W.P. (PIL) No. 720 of 2010
                                        Smt. Manju Singh  Vs.  State of Jharkhand & Ors.
                                                               With 
                                                   W.P. (PIL) No. 1872 of 2010
                                      Ashish Kumar Singh  Vs. State of Jharkhand & Ors. 
                                                               With 
                                                   W.P. (PIL) No. 2519 of 2010
                             National Hawker Federation, Ranchi  Vs Union of India & Ors. 
                                                                With
                                                  W.P. (PIL) No. 1968  of 2010
                                       Ashish Kumr Sijgh  Vs. State of Jharkhand & Ors. 
                                                               With 
                                                   W.P. (PIL) No. 1329 of 2010
                                      Ashish Kumar Singh  Vs. State of Jharkhand & Ors. 
                                                               With 
                                                   W.P. (PIL) No. 1911 of 2010
                                     Ram Ayodhaya Singh  Vs. State of Jharkhand & Ors. 
                                                               With 
                                                   W.P. (PIL) No. 4081 of 2009
                                         Dilip Rajgarhiah  Vs. State of Jharkhand & Ors. 
                                                              ­­­­­
                                 CORAM :   HON'BLE THE CHIEF JUSTICE 
                                                 HON'BLE MR. JUSTICE D.N.PATEL
                                                              ­­­­­­
                               For the Petitioner                                 :  J.C. to Mr. D. Jerath 
                               For the Respondent­State                           :  R.R.Mishra, G.P.­II.
                               For the Respondent­Pollution Control Board         :  M/s. S. Anwer, Sr. Advocate 
                                                                                     A.K. Pandey
                               For the Respondent ­RMC & RRDA                      :  M/s R.R.Nath, A.K.Singh
                               For the Respondent ­UOI                             :  Mr. Md. M. Khan
                               For the Intervenor                                  : Mr.  V.P. Singh, Sr. Advocate
                              For the Intervenor­Jharkhand Chamber of 
                              Commerce & Industries                                : M/s Pandey Niraj Rai
                                                                                    Mr. Rohit Ranjan Sinha
                                                              ­­­­­­

       30/11.03.2011

Heard learned counsel for the parties.

Today,   an   Intervention   Application   has   been   filed   on   behalf   of 

Jharkhand   Chamber   of   Commerce   and   Industries.     It   is   a   happy 

development that the Captains  of industries has chosen to come to Court. 

It was put to the counsel appearing for the Chamber of Commerce that the 

Chamber   of   Commerce,   as   a   protector   of   the   business   communities’ 

interest, has also responsibility for safeguarding the interest of the society 

at   large.   The   grievance   raised   was   that   some   forceful   action   is   taken 

against the alleged encroachers in the shape of wrong assessment, which 

is not rightful.   It was put to the counsel for the Chamber of Commerce 
that if the Chamber of Commerce is prepared to take upon itself that all 

those   who   are   encroachers   will   be   persuaded   to   vacate   the   unlawful 

encroachment and all those who are in possession of the land other than 

their rightful title land will  be persuaded by the Chamber of Commerce to 

vacate the same, this  Court would be happy to entrust the responsibility 

to   the   Chamber   of   Commerce   and   extend   all   lawful   resources   to   the 

Chamber of Commerce so that it can accomplish this social responsibility 

for the city and also for the whole of the State. 

Learned counsel for the Chamber of Commerce wants time 

to seek instructions from his client.   For this purpose, the matter will be 

taken up on Monday (14.3.2011).

Before  this  Court,  a   grievance   is   raised   that  one   Mr.  Ram 

Kumar   Singh   is   functioning   as   Town   Planner,   who   has   no   training   or 

qualification as Town Planner.   He may not be a rightful person to take 

right decisions for removal of the encroachment because his qualification 

may not equip him to take rational decision.  This grievance has been put 

up in an affidavit today before this Court.  

The counsel appearing   for the R.R.D.A wants time to seek 

instructions   and   file   counter.   Let   counter   affidavit   be   filed.     In   the 

meantime,   the   R.R.D.A   will   not   lose   sight   of   the   fact   that   a   qualified 

person is required to assess all the encroachments in a rightful manner 

and it may also seek help of a qualified person who can do it and such 

person can be engaged on contract as the State Government has already 

committed itself that any such appointment will be supported by the State 

Government financially. 

Certain   petitions   have   been   filed   before   R.R.D.A   and   they 

were   required   to   file   their   response.   They   will   do   so   by   Monday 

(14.3.2011).  

This has been brought to the notice of the Court that there 

are applications pending in the office of the R.R.D.A and Ranchi Municipal 
Corporation   for   sanctioning   the   plans   and   they   are   very   old.   Both   the 

authorities, R.R.D.A and Ranchi Municipal Corporation, are mandated that 

such applications for sanctioning the plans should be disposed of forthwith 

in   lawful   manner.     It   is   asserted   that   no   application   is   pending   for 

sanctioning   any plan  by R.R.D.A.  An  affidavit to  this  effect  be  filed  by 

Monday (14.3.2011).

Mr. Sohail Anwar, Sr. Advocate, has drawn attention of this 

Court   that   in   a   writ   petition   being   C.W.J.C   No.   1852/2000   certain 

instructions were given by this Court but such instructions have not been 

complied   till   date.   Let   this   petition   (C.W.J.C   No.   1852/2000)   be   also 

tagged with these petitions and on the next date of hearing this Court will 

see as to what were the orders and as to why they were not complied 

with. Mr. Sohail Anwar also appearing for one of the respondents in these 

petitions drew attention of this Court that the district authorities are not 

acting   for   fulfillment   of   their   legal   obligations   for   taking   care   of   the 

environmental, air, water, sound and other pollutions. Apart from this, the 

grievance of Mr. Sohail Anwer is that today one of the Newspapers namely 

‘Prabhat Khabar’ published that the ‘Polythene is a big menace in this City’  

and it is inhibiting the proper growth and the water resources of the city 

and the environment is being adversely affected. 

The   State   Government   should   take   steps   into   it   and   the 

learned counsel for the State is directed to inform the State Government 

about pollution. The State Government is also required to make a policy 

regarding use of  Polythene in the State. 

Mr. A.K. Pandey, counsel appearing for the Pollution Control 

Board has brought to the notice of this Court that this Court has already 

passed an order that the Plastic Bag of a particular specification can only 

be used but not otherwise, but this order is not being implemented. 

For   non   implementation   of   this   order,   before   this   Court 

issues contempt notices to the State authorities, they are called upon to 
explain as to what has happened to the implementation of the order for 

non­use of plastic of a particular specification.

It is reported that certain vigilance enquiry has been made 

with regard to   the sanctioning of the plans.   The Vigilance department 

will look into its report and if any cognizable offence is made out, F.I.R 

will be registered and proper action taken by the Vigilance Department. 

The  counsel appearing for the State Government is directed to inform the 

Vigilance   Department   that   what   action   is   taken   by   the   Vigilance   be 

informed to Court.       

Yesterday’s   situation   of   rampant   encroachment   is   being 

submitted  to  this Court in the  form  of   a  ‘C.D.’ by the  counsel  for  the 

petitioner. The same may be kept on record in a sealed condition.

The matter will be taken up for doing needful on 14.3.2011.

  (Bhagwati Prasad,C.J.) 

      (D.N.Patel, J.)
Dey/SI