High Court Patna High Court - Orders

Harikant Thakur vs The State Of Bihar & Ors on 11 November, 2011

Patna High Court – Orders
Harikant Thakur vs The State Of Bihar & Ors on 11 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Miscellaneous Jurisdiction Case No.2173 of 2011
                                         Harikant Thakur
                                              Versus
                                    The State of Bihar & Ors
                                         ------------------

08. 11.11.2011 In compliance of the order of the High

Court dated 18.01.2011 the authorities of the Bihar

State Housing Board have passed order bearing

Memo No.8023 dated 5.9.2011 rejecting the request

of the petitioner for exchange of his allotted flat in

Bahadurpur with a house in Hanumar Nagar colony

of the Board on the ground that in the light of the

resolution of the Board dated 23.11.1993 exchange of

flat with house cannot be permitted as allotment of

flat with the petitioner under letter dated 10.11.1993

has been made under discretionary quota of the State

Government and appreciating such fact the request of

the petitioner for exchange was earlier rejected under

resolution of the Board dated 6.1.2009.

It is submitted on behalf of the petitioner

that while passing order dated 18.01.2011 this Court

noted the submission of the petitioner that he was an

applicant for allotment of house in Hanuman Nagar

colony of the Board and while accepting the
2

allotment of flat made in Bahadurpur colony of the

Board under letter dated 10.11.1993, petitioner had

not given up his claim for such allotment. Counsel for

the petitioner states that he may be granted liberty to

seek review of the order of the High court dated

18.01.2011 so as to enable the High Court to

adjudicate the validity of the claim of the petitioner

for allotment of the house in Hanuman Nagar colony

of the Board.

Put up on 23.11.2011 along with records of

C.W.J.C. No.209 of 2006 maintaining its position in

the same list but copy of the civil review petition be

served on the counsel for the Board or on before

16.11.2011 so as to enable him to place on record the

counter affidavit to the submission made in the

review petition. It is made clear that if review petition

is dismissed by this Court the same shall entail heavy

cost.

( V. N. Sinha, J.)
Rajesh/