IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.904 of 2010
Ram Suresh Singh
Versus
Municipal Commissioner & Anr.
-----------
4 06/07/2011 In the show cause filed on behalf of the Opposite
Party, there is a categorical statement that the
encroachment made by one Uma Shankar Singh has been
demolished by the Municipal authorities to the extent of
the direction passed in the Vigilance case. If some more
construction has been carried out during the interregnum,
then the Opposite party cannot be hauled up for
contempt. In fact, petitioner may have a case for
demonstrating before the concerned authority that Uma
Shankar Singh is a person who has no respect for law.
Since the petitioner has already moved the
Municipal Commissioner on further construction which
is labeled as illegal, let the authorities after hearing the
parties decide so and may be come down heavily on the
deviant if the allegation of the petitioner is found to be
correct.
So far as the contempt matter is concerned, it has
to rest. It is dismissed accordingly.
AMIN/ (Ajay Kumar Tripathi, J.)
-2-