High Court Patna High Court - Orders

Smt.Sharda Sinha vs The Bihar State Housing … on 18 January, 2011

Patna High Court – Orders
Smt.Sharda Sinha vs The Bihar State Housing … on 18 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.6336 of 2002
                                  SMT.SHARDA SINHA
                                         Versus
                         THE BIHAR STATE HOUSING BOARD&
                                       -----------

18/ 18-01-2011 Pursuant to order dated 15.12.2010, when

the matter was taken up for consideration on

17.01.2011, I.A. No. 326 of 2011 was filed on behalf of

the respondent -Housing Board and its officials including

the Managing Director seeking an adjournment of the

matter for one month. Respondent- Managing Director

was also physically present in the court. In view of the

fact that the specific date for holding meeting of the

Board was not indicated in that interlocutory application,

therefore, the matter was passed over for the day

enabling learned counsel appearing on behalf of the

respondents to file an affidavit indicating therein the date

of the meeting of the respondent Board and the time by

which final decision would be communicated to the

petitioner regarding her grievances raised in the present

petition.

In the light of aforesaid observation/oral

direction, a supplementary affidavit has been filed today

on behalf of the respondents stating therein that the next

meeting of the Board is slated to be held on 2nd Feb. 2011

and final decision regarding the grievance of the
2

petitioner shall be communicated either to the petitioner

or to her learned counsel by 10th February, 2011.

Respondent Managing Director is again

physically present in the Court. In view of the aforesaid

affidavit and the submissions made on behalf of the

respondents, this Court is inclined to grant one more

indulgence to the respondents to take final decision

regarding the claims of the petitioner.

List this matter on 14th February, 2011 under

the same heading, retaining its position so that the

matter is finally disposed of. For the present, the

personal appearance of respondent- Managing Director is

dispensed with.

BTiwary/                           (Birendra Prasad Verma, J.)