High Court Patna High Court - Orders

Smt.Neelam Devi @Neelam Kumari vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Smt.Neelam Devi @Neelam Kumari vs The State Of Bihar &Amp; Ors on 6 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.6789 of 2009
                      SMT.NEELAM DEVI @NEELAM KUMARI .
                                       Versus
                           THE STATE OF BIHAR & ORS .
                                     -----------

3. 6.12.2010 Heard learned counsel for the petitioners

and the State.

The petitioners is aggrieved by the order

dated 15.6.2009 directing her to vacate the premises

in question, issued by the Deputy Development

Commissioner-cum-Chief Executive Officer, District

Rural Development Agency, Aurangabad.

It is submitted that the petitioners were

allotted a shop by the District Rural Development

Agency agreement for which was being renewed every

year. They have made certain investments in the

shops and the settlement made in their favour were

continuously being renewed till the issuance of the

impugned order.

One and a half years from the date of

institution of the writ application has not been

considered sufficient by the respondents to file

counter affidavit despite adjournment granted for the

purpose also.

In the facts and circumstances of the case,

this Court directs the notice to vacate dated 21.5.2009
2

to be treated as a show cause notice.

Let the petitioners file their response to the

same within a maximum period of 30 days from today

along with a copy of the present order. The

respondents are expected to consider the grievance of

the petitioner in accordance with law and dispose it off

by a reasoned and speaking within a maximum period

of three months from the date of receipt/presentation

of such reply to the show cause notice.

In view of the interim order passed on

2.6.2009 by the Court, let the respondents not take

any coercive action in the matter so as to frustrate the

present order till such time that they do not pass the

fresh reasoned and speaking order.

The writ application stands disposed.

P. Kumar                                           ( Navin Sinha, J.)