High Court Jharkhand High Court

Manoj Kumar Roy vs State Of Jharkhand & Ors on 19 September, 2011

Jharkhand High Court
Manoj Kumar Roy vs State Of Jharkhand & Ors on 19 September, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(PIL) No. 3969 of 2011
                Manoj Kumar Roy                  ..... Petitioner

                                    versus
                State of Jharkhand and ors.           ...... Respondents


          CORAM :              HON'BLE THE CHIEF JUSTICE
                               HON'BLE MR.JUSTICE P.P.BHATT
                                        ....

For the Petitioner : Mr.Vijay Kumar Roy,Adv.

               For the State            : JC to G.P.II


         Order No.4                                   Dated-19th September, 2011



By Court- Heard learned counsel for the petitioner.

2. The petitioner is aggrieved against the construction of one

bridge. It is stated that the petitioner has submitted a representation before

the Deputy Commissioner, Giridih, a copy of the same has been placed as

Annexure-6.

3. The petitioner may now submit a fresh representation to the

Deputy Commissioner, Giridih, if he has submitted the representation

earlier, along with a copy of this order. The Deputy Commissioner, Giridih

may look into the matter and pass an appropriate order within a period of

15 days from the date of submitting representation and communicate the

same to the writ petitioner.

4. The writ petition stands disposed of accordingly.

( Prakash Tatia, C.J. )

( P. P. Bhatt, J )

G.Jha/