High Court Patna High Court - Orders

The State Of Bihar & Ors vs Harijan Vikas Kendra A Society on 15 November, 2011

Patna High Court – Orders
The State Of Bihar & Ors vs Harijan Vikas Kendra A Society on 15 November, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Civil Review No.308 of 2011
                                                         In
                              (CIVIL WRIT JURISDICTION CASE 1332/2008)
                                           The State Of Bihar & Ors
                                                      Versus
                                      Harijan Vikas Kendra A Society
                                         ----------------------------------

with
Miscellaneous Jurisdiction Case No.3330 of 2010
Harijan Vikash Kendra A Registered Society Under Society Registration Act XXI of
1860
Versus
State Of Bihar & Anr.

———————————-

2. 15.11.2011. Without considering the prayer made in the

Review Petition on merit and with consent of the sole

respondent order dated 1.6.2010 passed in C.W.J.C. No.

1332 of 2008 is recalled and C.W.J.C. No. 1332 of 2008 is

restored to its original file so as to enable the Collector,

Patna to again make endeavour for ensuring compliance of

the instructions of the State Government contained in

Letter No. 2282 dated 26.10.1989 and the corresponding

instructions of the Collector, Patna contained in Memo No.

433 dated 5.3.1990 addressed to the Secretary of Saint

Rabidas Ashram, Bailey Road, Patna, as it is submitted by

the sole respondent that the authorities of the Saint

Ravidas Ashram are violating the terms of the lease

executed in their favour by Collector, Patna and not

accommodating the sole respondent in the light of the

instructions of the Government contained in Letter No.

2282 dated 26.10.1989.

Put up after four weeks under the same heading at

10.30 A.M.

     P.K.P.                                           (V.N.Sinha,J.)