High Court Jharkhand High Court

Smt.Manju Singh vs State Of Jharkhand & Ors on 5 April, 2011

Jharkhand High Court
Smt.Manju Singh vs State Of Jharkhand & Ors on 5 April, 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 :  R.R.Mishra, G.P.
For the Respondent­Pollution Control Board :  Mr. A.K. Pandey
For the Respondent ­RMC & RRDA :  M/s R.R.Nath, A.K.Singh
For the Intervenor  : Mr.  V.P. Singh, Sr. Advocate
­­­­­­

37/ 05.04.2011 Learned G.P. submits that according to his assessment, if any mis­
happening happens at Oswal Bhawan, it may not be possible to attend the same 
effectively there.   A report to that effect has been filed for the record of the 
Court.  Learned G.P has sensed that Oswal Bhawan may not be the only place, 
there may be such more buildings, where such kind of contingency may arise. 
Therefore, the authorities have taken note of it and they will take appropriate 
steps in this regard. 

As regards appointment of Town Planner, the only qualified Town 
Planner in the State of Jharkhand has been assigned to R.R.D.A, Mr. Gajanand 
Ram, and Mr. R.K. Singh has been shifted to his parent department.  Mr. Vinay 
Kumar   Choubey   has   been   appointed   as   the   C.E.O   of   the   Ranchi   Muncipal 
Corporation.   It is expected of these two officers not to toe the line of their 
predecessors and to take rational views in tackling the problems of the city. 

Learned counsel for the petitioner submits that the State has so far 
not shown any result about the handling of such buildings which are, in fact, in 
clear  violation  of laws.   R.R.D.A and Municipal Corporation have  so far  not 
shown any result in tackling problems of those multi storeyed buildings which 
are in clear violation of law.   

Learned counsel appearing for the R.R.D.A has just been apologistic 
and submitting that steps are being taken. Such attitude does not reflect the 
real conviction to handle the menace which the city is facing.  R.R.D.A should, 
by this time, have shown to have acted atleast against a few, which it has not. 
It is expected  that by 20th April, 2011 when this matter will be taken up again, 
R.R.D.A would show  its capacity to handle such situation or would submit that 
it is incapable of handling such situation.   In case, it shows its incapacity, the 
officers of R.R.D.A would have to be branded as incompetent officers. Apart 
from   branding   them   as   incompetent   officers,   other   dimensions   would   be 
explored as to how to deal with such officers.  

As regards Khadgarha Bus Stand, spot inspection was made by one 
of us and the situation was not in any way found to have been improved from 
the last inspection. The inaction is writ large. Further inspection is likely to be 
made   on   Sunday   (10.04.2011)     and   it   is   expected   that   garbage   should   be 
removed by that time. 

Put up this matter on 20th April, 2011.  

(Bhagwati Prasad, C.J)

(D.N. Patel, J)

Dey/S.I.