High Court Patna High Court - Orders

Rajesh Kumar Jaiswal vs The State Of Bihar &Amp; Ors on 23 November, 2010

Patna High Court – Orders
Rajesh Kumar Jaiswal vs The State Of Bihar &Amp; Ors on 23 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                       CIVIL WRIT JURISDICTION CASE No.4605 of 2009
               ====================================================
                          IN THE MATTER OF NEWS ITEM PUB
                                     Versus
                             THE STATE OF BIHAR & ORS
               ====================================================
                                     WITH

                       CIVIL WRIT JURISDICTION CASE No.11808 of 2009
               ====================================================
                                BARUN KUMAR SHARMA
                                      Versus
                              THE STATE OF BIHAR & ORS
               ====================================================
                                      WITH

                         CIVIL WRIT JURISDICTION CASE No.232 of 2010
               ====================================================
                                    RAJESH KUMAR JAISWAL
                                           Versus
                                   THE STATE OF BIHAR & ORS
               ====================================================
               Appearance :
               For the Petitioner:  Mr. Shambhu Sharan Singh, Advocate
                                    Mr. Praveen Kumar, Advocate
                                    Mr. Mahendra Prasad Gupta, Advocate
                                    Mr. Sunil Kumar, Advocate
                                    Mr. Shushant Kumar, Advocate
               For the State:       Mrs. Nilu Agrawal, G.P.-10 with
                                    Mr. Rajni Kant Mishra, A.C. to G.P.-10
               ====================================================
               CORAM: HONOURABLE THE CHIEF JUSTICE
                         and
                         HONOURABLE MR. JUSTICE JYOTI SARAN

               ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

13. 23.11.2010. Though this petition raises a very crucial
issue relating to traffic policing, encroachment, building
regulations etc. in the city of Patna; though several
orders have been made over a period of time; we see no
light at the end of the tunnel. There is hardly any
response by the State and the local authorities. Lack of
-2-

political will to resolve the problem is evident.

Nevertheless, learned Government Advocate
Mrs. Nilu Agrawal is optimistic. She has submitted that
given some more time the State and the local authorities
will take appropriate action against the erring citizens,
shopkeepers, vendors etc. to remove encroachment from
the public land, to regulate the traffic and to ensure that
sufficient parking place is provided in the buildings that
are now constructed or are under construction, to ensure
that the places earmarked as parking zone are not
misused for any other purpose etc. She, therefore, seeks
further time.

At the request of Mrs. Agrawal, stand over to
24th January 2011.

We do expect at least 10 per cent of the
action that is assured by Mrs. Agrawal.

Copy of this order be given to the learned
Advocates Mrs. Nilu Agrawal and Mr. Shambhu Sharan
Singh.

(R.M. Doshit, CJ)

(Jyoti Saran, J)
Pawan/-