High Court Patna High Court - Orders

M/S Rambriksha Singh vs The State Of Bihar &Amp; Ors on 15 November, 2010

Patna High Court – Orders
M/S Rambriksha Singh vs The State Of Bihar &Amp; Ors on 15 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.18291 of 2010
                                M/S RAMBRIKSHA SINGH
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

2. 15.11.2010 Learned counsel for the petitioner points out

that by order dated 4.12.2009 passed by this Court in

the earlier writ application being C.W.J.C. No.5859

of 2009, there was a clear direction to the Chief

Engineer, National Highway, Road Construction

Department, Government of Bihar to reconsider the

matter after quashing the earlier impugned order

dated 15.5.2009 on account of failure on the part of

the respondents to indicate as to why the authorities

have suddenly taken an about-turn in this regard but

under the communication made to the petitioner vide

letter dated 20.5.2010 by the Public Information

Officer-cum-Secretary of the Road Construction

Department, no reasons have been assigned for

rejection of the application of the petitioner.

In the aforesaid circumstances, learned

Additional Advocate General No.11 prays for two

weeks’ time to file counter affidavit in the matter.

Put up among top thirty cases in the main

list on 29.11.2010.

     VPS                                   ( Ramesh Kumar Datta, J. )