IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (PIL) No. 6141 of 2008
Rajneesh Misra Vs. Union of India & Others
With
W.P. (PIL) No. 720 of 2010
Smt. Manju Singh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 1872 of 2010
Ashish Kumar Singh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 2519 of 2010
National Hawker Federation, Ranchi Vs Union of India & Ors.
With
W.P. (PIL) No. 1968 of 2010
Ashish Kumr Sijgh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 1329 of 2010
Ashish Kumar Singh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 1911 of 2010
Ram Ayodhaya Singh Vs. State of Jharkhand & Ors.
With
W.P. (PIL) No. 4081 of 2009
Dilip Rajgarhiah Vs. State of Jharkhand & Ors.
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioner : J.C. to Mr. D. Jerath
For the RespondentState : Mr. R.R.Mishra, G.P.II.
For the RespondentPollution Control Board : M/s. S. Anwer, Sr. Advocate
A.K. Pandey
For the Respondent RMC & RRDA : M/s R.R.Nath, A.K.Singh
For the Respondent UOI : Mr. Md. M. Khan
For the Intervenor : Mr. V.P. Singh, Sr. Advocate
For the IntervenorJharkhand Chamber of
Commerce & Industries : M/s Pandey Niraj Rai
Mr. Rohit Ranjan Sinha
I.A.No. 971 of 2011 in W.P.(PIL) No.1872 of 2010:
33/ 25.03.2011
This interlocutory application is converted into contempt petition.
Issue notice to the Deputy Development Commissioner-cum-Chief
Executive Officer, Zila Prishad, Dhanbad, asking him to show cause as to why a
contempt proceeding be not initiated against him for disobeying the order dated
9.9.2010, passed by this Court in W.P.(PIL) No. 5926 of 2009 and it should be
incorporated in the notice as to why he be not punished for wilful disobedience of
the orders and undertaking given by him before this Court for vacation of those
properties.
Put up on 1st April 2011.
W.P.(PIL) No.6141 of 2008 & ORS:
Heard learned counsel for the parties.
This has been asserted on behalf of the Ranchi Regional
Development Authority (for short ‘RRDA’), Municipal Corporation and the State
Government that the ante-encroachment drive is in its full swing.
Correctness of the assertion cannot be said to be 100% true. Though
certain steps have been taken, there is much to be done so far. Therefore, the
authorities must ensure that their machineries have been perfectly geared up, oiled
and made effective for appropriate improvement of the city for last so many
years. Specific instances have been pointed out about the Radium Road. The
encroachments at Radium Road are of the nature, which should have come to the
notice of the RRDA much earlier. They almost have made the road incapable of
being visited. The new structures are coming up and their existence have been
indicated to the learned counsel for the RRDA. This has also been pointed out that
on the main road market, there is a government building known as RIADA,
Ranchi. It’s validity is in question. The respondent RRDA will look into it.
This is also pointed out that from certain parking space, where shops
were come up, few of them have been removed, but, that will not serve the
purpose, because the parking space should remain open and the sealed shop will
not serve the purpose of parking. Steps be taken to restore parking space.
Learned counsel for the RRDA assures the Court that appropriate
steps in this regard will be taken.
The matter will come up for compliance report on Tuesday (29th
March, 2011).
(Bhagwati Prasad, C.J.)
(D.N.Patel,J.)
A.K.Verma/R.Kr.