Jharkhand High Court
Haripada Rauth vs State Of Jharkhand & Ors on 22 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (PIL) No. 623 of 2011
----
Haripada Rauth.. .. .. ... ... Petitioner
Versus
The State of Jharkhand & Ors..... ..... .... Respondents
------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N. PATEL
------
For the Petitioner: Mr. S.K. Ughal
For the Respondents: J.,C to S.C. I
------
03/ 22.03.2011
Heard learned counsel for the petitioner.
The question sought to be agitated, before this Court in this
Public Interest Litigation is of the nature, where Executive has to
take action as to where a particular Block Headquarter is to be
situated. This is not a matter where the Public Interest Litigation
is to be entertained.
This Court does not consider it appropriate to entertain this
petition, which is accordingly, dismissed.
(Bhagwati Prasad, C.J)
(D.N. Patel, J)
Alankar/S.I.