IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.C. No. 4318 of 2010
with
W.P.C. No. 4323 of 2010
with
W.P.C. No. 4376 of 2010
Aditya Kumar & (6) Ors...............Petitioners (In WPC 4318/2010)
Manju Devi & (4) Ors........ Petitioners (In WPC 4223/2010)
Smt. Alka Verma & (17) Ors...... Petitioners (In WPC 4376/2010)
Versus
Jharkhand State Agriculture Marketing Board, Ranchi through its
Managing Director & Ors...............Respondents. (In all the cases)
......
Coram: Hon'ble Mr. Justice R.K.Merathia
......
For the Petitioner : M/s H.K.Mehta, M. Patra, Advocates
For the Respondents : Mr. V.P.Singh, Sr. Advocate
For the State : Mr. JC to SC (Mines)
......
3/22.03.2011
Mr. Mehta, learned counsel appearing for the petitioners
submitted that though the petitioners deposited the amount between
December 2008 to January 2009 as required by the Market Committee,
Giridih for constructions and allotment of shops under “Swaposhit Yojna”
but the construction has not been started as yet.
On the other hand, Mr. V.P.Singh, learned senior counsel
appearing for the Marketing Board submitted that the delay, if any, was not
intentional. The completion of formalities took some time. Some hawkers
also created obstructions on the lands in question but now, the Committee
will start construction without any delay and if there is any obstruction
from anybody, it will take help of the local administration.
In the circumstances, the Committee should proceed with the
Scheme and start construction work as early as possible and preferably
within three months from today. It goes without saying that the Committee
is entitled to get the help of local administration if anybody creates any
obstruction illegally.
With these observations and directions, all these writ petitions
stand disposed of.
(R.K.Merathia, J)
Mukund/