Patna High Court – Orders
Raja Shankar Deo vs Patna Municipal Corporation &O on 21 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5722 of 2008
Raja Shankar Deo, Son of Late Tarkeshwar Nath Azad, Resident of Kankerbagh, PS Kankerbagh,
District Patna. ------ Petitioner.
Versus
1. Patna Municipal Corporation through its Municipal Commissioner, Patna Municipal
Corporation.
2. Municipal Commissioner, Patna Municipal Corporation, Maurya Lok, P.S. Kotwali,
District Patna.
3. Guru Prasad Singh, Son of Late Ram Singh, Resident of House No. E/24, People's Co-
operative Colony, P.S. Kankerbagh, District Patna. ---- Respondents.
For the petitioner : Mr. Prafulla Ranjan Srivastava, Advocate
For the P.M.C. : Ms. Binita Singh, Advocate
-----------
3 21.10.2011 Learned counsel for the petitioner has filed this writ
application when the Municipal Building Tribunal was not
functioning. Now the Municipal Building Tribunal has been
constituted and as such, the petitioner seeks liberty to withdraw this
writ application to pursue the matter before the Tribunal.
Liberty is granted. While granting liberty, this Court
observes that since the petitioner was pursuing his remedy in a bona
fide manner, the Tribunal may condone the delay in filing the
application before it.
This writ application stands dismissed as withdrawn with
the aforesaid liberty.
Sanjay (Sheema Ali Khan, J.)