IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7272 of 2009
Mithilesh Kumar Rai, son of Shri Loran Rai, resident of 9,
Saket, Ashiana Road (Kailash Path), Khajpura, Police
Station-Shastri Nagar, District-Patna
..... Petitioner
Versus
01. The State Of Bihar
02. The Chief Secretary, Government of Bihar, Old
Secretariat, Patna
03. The Secretary, Land Revenue, Government of Bihar,
Old Secretariat, Patna
04. The Secretary, Finance, Government of Bihar, Old
Secretariat, Patna
05. The Secretary, Building Construction Department,
Vishweswaraiya Bhawan, Bailey Road, Patna
06. The Commissioner, Patna Division, Patna
07. The District Magistrate, Patna
08. The Chief Engineer, Public Works Department, Govt. of
Bihar, Patna Circle, Vishweswaraiya Bhawan, Bailey
Road, Patna
09. The Asst. General Manager, State Bank of India,
Secretariat Branch, Patna
10. Central Administrative Tribunal, Patna Bench, 88/A,
Srikrishna Nagar, Patna-1 through its Registrar
11. Engineer-in-Chief, C.P.W.D. Pant Bhawan, 6th Floor,
Patna
12. The Superintending Engineer, Patna Circle, Pant
Bhawan, 6th Floor, Patna
..... Respondents
----------------------------------
09. 10.08.2011 The present L.P.A. is filed by one Mithilesh
Kumar Rai a Lawyer appearing before the Central
Administrative Tribunal.
The main grievance is that the State of
Bihar has not provided the place which is adjacent
to High Court for constructing a building. Even
though the amounts have been made ready vide
Cheques No.-435723 dated 31.03.2009 and 435725
2
dated 31.03.2009 a direction is sought for in the
appeal to the State Government to provide a place
for construction of building.
But however a supplementary counter
affidavit has been filed on behalf of the State with an
undertaking at paragraph-6 that in the proposed
Multi Storied Combined Tribunals Building, Bailey
Road, Patna, requisite space will be provided to
Central Administrative Tribunal (CAT), Patna Bench,
also.
As the process is going on, recording the
undertaking at paragraph-6 of the supplementary
counter affidavit, we are of the opinion that the
matter can be closed for the present.
The Application stands disposed of.
(T. Meena Kumari, J.)
(Vikash Jain, J.)
P.K.