High Court Jharkhand High Court

Rajneesh Misra vs Union Of India & Ors. on 16 March, 2011

Jharkhand High Court
Rajneesh Misra vs Union Of India & Ors. on 16 March, 2011
                                          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
                                                                            ­­­­­­­­­­

        32/ 16.03.2011

The directions issued by this Court vide order dated 28th April 2006 in

W.P.(PIL) No. 738 of 2005, read as follows:-

“28.4.2006- xx xx xx

(i) The authorities are directed to continue with the
process of removing all encroachments/projections from
different roads, flanks, government lands etc.

(ii) The District Administration, including the Deputy
Commissioner, Ranchi, Sr. Superintending of Police,
Ranchi City S.P., Ranchi as also the Administrator,
Ranchi Municipal Corporation, Ranchi, are directed to
remove simultaneously the debris of the demolished
unauthorized constructions/projections.

(iii) The Officer Incharge of each Police Station at
Ranchi township are directed to ensure that no fresh
encroachment/projection/unauthorized construction is
made on roads, flanks or government lands in near
future, failing which they will be made liable and the
State Government may be asked to take appropriate
action against them.

(iv) If any encroacher is found encroaching or
constructing unauthorized construction over the road,
flank, government land etc. henceforth, a cost of Rs.
1500/- be imposed on each of the encroachers by the
order of the court, apart from taking penal action
against such encroacher(s) and charging penal fee, as
per the law.”

Further vide order dated 1st September 2006, the following orders were

passed:

“1.9.2006- xx xx xx
In the matter of Public Interest Litigation where
the public interest is involved, we are of the considered view
that as and when we find any of the officers not doing the work
sincerely or not complying the order of this Court, we shall not
hesitate in directing the Government to remove those officers
and initiate departmental proceedings against them”.

While drawing the attention of the learned G.P.-II towards these

directions and orders, he is directed to file his response to these orders and whatever

indicated in these orders should be accomplished and the compliance should be

reported to this Court on 1st April 2011.

Needless to say that the officers, who were required to be proceeded in

terms of the orders referred to herein above, should be proceeded against

appropriately, if they are in service, and if they have retired, then necessary

proceedings against them be initiated for which necessary permission from the

Government be obtained and the aforesaid compliance should be reported to this

Court on the next date of hearing.

At the request of the parties, W.P. (C) No. 3643 of 2010 is also

ordered to be heard along with these matters.

Affidavit filed on behalf of the Federation of Jharkhand Chambers of

Commerce Industries (in short “Chambers of Commerce”) shows that they are

prepared to make a call to their members for removing encroachments.

The effort and attempt on the the part of the Chambers of Commerce

deserves appreciation. If any member of the Chambers of Commerce accepts the

persuasion of the Chambers of Commerce and gives in writing to the officer of the
Chambers of Commerce that he is going to remove the encroachment, within four

days, then the Chambers of Commerce will inform the authorities that such person

having the required action by himself, on such information having communicated

agreed to do the authorities will not take any action against that person for the next

week and he will be permitted to remove the encroachment by himself. However,

this will only be subject to the endorsement of the acceptance of the request the

Chambers of Commerce for that encroacher and when the encroacher gives an

undertaking to the Chambers of Commerce, the Chambers of Commerce will

forward that acceptance of the encroacher to the authority concerned.

List all these matters on 25th March, 2011.

(Bhagwati Prasad, C.J.)

( D. N. Patel, J.)
R.Kr./VK