IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14559 of 2009
RUPESH KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
6. 25.03.2011 The joint report signed by the Counsel for the petitioner, for the
Municipal Corporation and for private Respondent no. 3 has been filed
today as directed by order dated 18.3.2011. Let the same be kept on
record for consideration at the appropriate time.
From the submissions made today, it does not inspire
confidence in the Court whether the order dated 18.3.2011 directing the
Municipal Corporation to disconnect the municipal water supply to the
premises in question has been complied with or not.
Shri Manish Kumar, Advocate, who was present in the Court
room when the matter was being considered, was requested by the
Court to visit the premises in question along with Counsel for the
petitioner, for Municipal Corporation and for private Respondent no. 3
today at 5 PM and submit his written report whether the municipal water
supply to the premises is subsisting or has been disconnected. Shri
Manish is further requested to detail in his report the manner in which
the water supply is subsisting and/or has been disconnected.
The Municipal Corporation shall ensure appropriate
transportation to Shri Manish Kumar from the place that he desires to
the site in question and back to the place that he may desire to be let
off.
List on 28.3.2011 under the same heading.
Snkumar/- (Navin Sinha,J.)