High Court Jharkhand High Court

Mita Pandey vs State Of Jharkhand & Ors on 11 February, 2011

Jharkhand High Court
Mita Pandey vs State Of Jharkhand & Ors on 11 February, 2011
                                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                                   W.P.(PIL) No. 1479 of 2008       
                                 Mita Pandey   Vs.   The State of Jharkhand & Others
                                                             With 
                                                  W.P. (PIL) No. 6048 of 2009
                              Sidheshwar Mandal  Vs  The State of Jharkhand & Others        
                                                                    ­­­­­­
                                 CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                HON'BLE MR. JUSTICE D.N.PATEL
                                                                    ­­­­­­
                            For the Petitioners              :  Mr. Rajeeva Sharma, Sr. Advocate
                            For the Respondents              :  Advocate General
                                                             ­­­­­­

       21/11.02.2011

Heard learned counsel for the State.

So   far   we   do   not   have   any   concrete   road   plan   as   to   how   these 
townships  of  Pakur/Sahebganj   would   be   provided   water   because   so  far 
neither there is any plan made out for laying down pipelines in these cities 
nor there is any assurance   that there will be sufficient water to flow in 
these   pipelines.   The   State   is   only   banking   upon   the   certain 
communications sent by them to the Government of India for procuring 
water from the Farraka Barrage Canal.  This is too vogue and too indefinite 
step.  In this background, it cannot be conclusively said that water can be 
supplied to the townships of Pakur/Sahebganj in near future.  If a concrete 
plan is put in place even today, it will take at lease more than a year when 
the cities of Pakur /Sahebganj will have water. 

In this situation, the learned Advocate General prays time to place a 
concrete plan, which will have accelerated facet imbibed into it so that Mr. 
R.R.Mishra who is representing the State and Mr. Rajeeva Sharma, counsel 
for the petitioner will have the satisfaction of having water flowing into 
their house taps. 

Put up this case on 17.02.2011.   

  (Bhagwati Prasad,C.J.) 

      (D.N.Patel, J.)
Biswas/SI