In the High Court of Jharkhand at Ranchi
W.P.(C) No.3421 of 2011
Rameshwar Gupta @ Rameshwar Prasad Gupta and another..............Petitioners
VERSUS
State of Jharkhand and others...................................... .Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioners : Mr. Gautam Kumar
For the State : S.C.(Mines)
3/14.09.2011
. Heard learned counsel appearing for the petitioner.
Learned counsel appearing for the petitioners submits that
Panchayat Bhawan was supposed to be constructed over the plot bearing nos.294 and
295 but in stead of making construction over plot nos.294 and 295, the building is
being constructed over the plot bearing no.293 appertaining to Jamabandi no.95/2 of
Thana No.233/232, Mouza Kotalpokhar, District-Sahibganj which belongs to the
petitioners and, therefore, the petitioners did raise objection before several authorities
including Deputy Commissioner, Sahibganj but none of the authorities took any
decision over the objection filed by the petitioners.
Since the decision is to be taken by the authority over the
objection raised by the petitioners, this writ application is disposed of directing the
petitioners to file a fresh representation before the Deputy Commissioner, Sahibganj,
respondent no.2 by Monday, I.e. 19.9.2011 so that the respondent no.2 may hold
enquiry on it and to pass reasoned order on the objection/representation filed by the
petitioner within a period of two weeks thereafter.
(R.R.Prasad, J.)
ND/