Allahabad High Court High Court

In Re.: vs S.P.Traffic,Allahabad on 9 July, 2010

Allahabad High Court
In Re.: vs S.P.Traffic,Allahabad on 9 July, 2010
Court No. - 54

Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 19497 of 2010

Petitioner :- In Re.:
Respondent :- S.P.Traffic,Allahabad
Petitioner Counsel :- Suo Moto
Respondent Counsel :- Aga

Hon'ble Vinod Prasad,J.

Hon’ble Rajesh Chandra,J.

Supplementary affidavit filed today in Court, is taken on record.

S.P. Traffic, Allahabad is present before us. From the entire facts a very poor
picture has been presented by S.P. Traffic. He has not done any work and no
blue print is prepared in his mind to control the traffic. He is not thought of
any plan how this district will be managed in the coming Kumbh Mela, which
is likely to fall very shortly. He has endeavoured to drift the matter without a
concrete effort. We express our serious displeasure over such inaction. Sri
Chaudhary, Government Advocate brought to our notice that the State
Government is putting life in the Uttar Pradesh Police Traffic Management
Fund Rules, 2008, which will be effective very shortly. We hope and trust that
the Government Advocate will impress upon the Government to put the said
Rule vague in near future. We direct S.P. Traffic to prepare a concrete plan
how he is going to make roads free of congestion to commuters. Uptill now,
he has not prepared any blue print though, we had direct him to do so vide our
order dated 19.4.2010.

After hearing learned Government Advocate, we also require the presence of
some responsible officers of Nagar Nigam, preferably, Nagar Aayukt as well
as some responsible officers of Allahabad Development Authority not below
the rank of Joint Secretary and Superintendent of Electricity Department also
to be present before us to assist us in our endeavour to see that district
Allahabad has got hassle free traffic.

We direct this matter to come up again on 30.7.2010.

Office of this Court is directed to communicate this order to other three
departments mentioned above through their counsel, if any.

We have received a letter by Sri S.K. Garg, Advocate of this Court Convener
P.I.L. Committee. We take the said letter on record with suggestion for
removing the traffic congestion. Sri Garg is also requested to be present on
the next date to assist the Court. On the next date, S.P. Traffic and Inspector
Traffic both are directed to be present before us.

Copy of this order is directed to be furnished to learned Government
Advocate free of charges by Monday i.e. 12.7.2010.

Order Date :- 9.7.2010

AKG/-