IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(Cr.) No. 79 of 2010
M/s Steel Authority of India Ltd., Bokaro
Steel Plant, Bokaro ….. Petitioner
Versus
The State of Jharkhand and ors. …… Respondents
CORAM : HON’BLE THE ACTING CHIEF JUSTICE
…..
For the Petitioner : Mr. Rajiv Ranjan,Adv.
For the State : JC to S.C.III
Dated8
th
July, 2011
By Court Heard learned counsel for the petitioner.
2. The learned counsel for the petitioner submitted that a
proceeding under Section 144 Cr.P.C was initiated as back as on 5 th
May, 1991 because of the dispute between the two Unions and
petitioner is the owner of the quarters being Quarter Nos. 247, 248,
249 and 250 of SectorIII, Bokaro Steel City, for which there was
dispute between the two Unions. The said proceeding was
converted into a proceeding under Section 145 Cr.P.C. The property
was attached under Section 146(1) Cr.P.C and receiver was
appointed . Then Subdivisional Magistrate passed the final order on
28th August, 1997. The order dated 28th August, 1997 was
challenged by preferring revision petition being Criminal Revision
No. 62 of 1997, which was now transferred and pending before the
Additional Sessions Judge, Fast Track,II, Bokaro .
3. The grievance of the petitioner is only that since the matter is
pending in the court and property is attached since long for more
than two decades and the property has gone in dilapidated
condition and, therefore, prayer is that the revisional court may be
2.
directed to decide the revision petition in a given time.
4. Since the prayer is limited as well as genuine one, therefore,
the learned Sessions Judge, Bokaro is directed to himself decide the
aforesaid Criminal Revision No. 62 of 1997, within a period of three
months from the date of receipt of a copy of this order, after
hearing the parties.
5. The writ petition stands disposed of, in the light of the
aforesaid order.
5. Let a copy of this order be sent to the Sessions Jduge, Bokaro
forthwith.
( Prakash Tatia, A.C.J. )
G.Jha/