Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nageshwar Acharya vs The State Of Jharkhand Through Chief ...
2026 Latest Caselaw 3079 Jhar

Citation : 2026 Latest Caselaw 3079 Jhar
Judgement Date : 16 April, 2026

[Cites 10, Cited by 0]

Jharkhand High Court

Nageshwar Acharya vs The State Of Jharkhand Through Chief ... on 16 April, 2026

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                2026:JHHC:10813-DB




IN THE HIGH COURT OF JHARKHAND AT RANCHI
           W.P. (PIL) No. 682 of 2025
1. Nageshwar Acharya, Aged about 37 years, Son of Arun Kumar
     Acharya, Resident of Village Icha, Rajnagar, P.O. Icha, P.S. Rajnagar,
     District Saraikela Kharsawan.
2. Suraj Pradhan, Aged about 35 years, Son of Arbind Kumar Pradhan,
     Resident of Village Icha, Rajnagar, P.O. Icha, P.S. Rajnagar, District -
     Saraikela Kharsawan.                                      ...    Petitioners
                           Versus
1. The State of Jharkhand through Chief Secretary, Government of
     Jharkhand having its Office at Project Building, P.O. Dhurwa, P.S.
     Dhurwa, District Ranchi.
2. The Principal Secretary, Department of Industries, Government of
     Jharkhand, having its office at Nepal House, P.O. Doranda, P.S.
     Doranda, District Ranchi.
3. The Principal Secretary, Department Health, Medical Education &
     Family Welfare, Government of Jharkhand, having its office at Nepal
     House, P.O. Doranda, P.S. Doranda, District Ranchi.
                                                         ...         Respondents
                        ---------
CORAM:              HON'BLE THE CHIEF JUSTICE
                    HON'BLE MR. JUSTICE RAJESH SHANKAR
                        ---------
For the Petitioners:    Mr. Anupam Anand, Advocate
                        Mr. Pranav Kumar, Advocate
For the Respondents: Mr. Piyush Chitresh, A.C. to A.G.
                        ---------
Reserved on: 08.04.2026             Pronounced on: 16.04.2026
Per M. S. Sonak, C.J.

1. The present writ petition has been filed in purported public interest

seeking, inter alia, the following reliefs -

a. For issuance of an appropriate writ/ writs, order/ orders,

direction/ directions particularly a writ in nature of

mandamus commanding upon the Respondents to ensure

that proper parking facilities are provided to the truck who

are plying goods from and to Chaliyama Steel Plant,

situated at Rajnagar, District- Saraikela Kharsawan

2026:JHHC:10813-DB

operated by M/s Rungta Mines Limited in terms of the

Rule 41 of Jharkhand Building Bye-laws, 2016 as there is

no parking facility in available at the entry and exit gate of

the said Steel Plant and public road is being used for by

the trucks who are plying goods from and to Chaliyama

Steel Plant and as such frequent road accident are taking

place.

b. For issuance of an appropriate writ/ writs, order/ orders,

direction/ directions particularly a writ in nature of

mandamus commanding upon the Respondents to ensure

that labours working at Chaliyama Steel Plant, situated at

Rajnagar, District- Saraikela Kharsawan operated by M/s

Rungta Mines Limited are provided with proper health

care facilities which are accessible to them as they

working in hazardous condition and nearest hospital to the

said site is 12 (Twelve) Kilometres away at Chaibasa

Sadar Hospital.

c. For issuance of an appropriate writ/ writs, order/ orders,

direction/ directions particularly a writ in nature of

mandamus commanding upon the Respondents to

constitute a committee to investigate that the labours

working at Chaliyama Steel Plant, situated at Rajnagar,

District- Saraikela Kharsawan are provided with adequate

health care, sanitation and wages in accordance with the

laws and industry standard.

2. The above reliefs are sought in public interest litigation on behalf of

the workers at the Chaliyama Steel Plant and commuters on the roads at

Rajnagar in the district of Seraikella-Kharsawan.

2026:JHHC:10813-DB

3. The petitioners have alleged systemic operational negligence and

persistent disregard for statutory mandates in the management and

operation of the Chaliyama Steel Plant (CSP). They have alleged that on

account of inadequate parking facilities and narrow roads in the region,

heavy vehicles and trucks concerned with CSP utilize a disproportionate

portion of the roads and stretches of the national highway in the region,

creating serious hazards for the workers and commuters.

4. The petitioners have alleged that there are no adequate medical

facilities either within the CSP or in its vicinity. They have alleged that on

account of road accidents and other accidents related to non-compliance

with safety regulations, the workers and the commuting public suffer. In

the absence of medical facilities in the vicinity, such victims are often

denied reasonable and adequate medical services. They have submitted

that all these issues are of public interest and therefore the reliefs prayed

for by them should be considered and granted.

5. The respondents have filed affidavits in this matter. They shall be

discussed during this judgment and order. However, the respondents, in

their affidavits, have pointed out the facilities already provided and have

offered suggestions which would go a long way in addressing the issues

raised by the petitioners in this petition.

6. The rival contentions, therefore, now fall for our determination.

7. At the outset, we note that the right to health, particularly in the

context of workers and other downtrodden persons, has been consistently

recognised as an integral facet of the right to life under Article 21 of the

Constitution.

8. In the cases of Consumer Education & Research Centre v.

Union of India, reported in (1995) 3 SCC 42 and Bandhua Mukti

Morcha v. Union of India, reported in (1984) 3 SCC 161, the Hon'ble

2026:JHHC:10813-DB

Apex Court emphasised that the State is constitutionally obliged to ensure

adequate health care, sanitation facilities and fair wages for workers,

especially those engaged in hazardous industries. This obligation is

further reinforced by the decisions of the Hon'ble SC in the cases of

Parmanand Katara v. Union of India, reported in (1989) 4 SCC 286

and Paschim Banga Khet Mazdoor Samity v. State of West Bengal,

reported in (1996) 4 SCC 37 respectively, which hold that the right to

emergency medical treatment is fundamental and cannot be denied to

any person.

9. In the specific context of hazardous industrial activities such as

steel manufacturing, the principle of absolute liability was enunciated by

the Hon'ble Supreme Court in M.C. Mehta v. Union of India, reported in

(1987) 4 SCC 463. Further, in Occupational Health & Safety

Association v. Union of India, reported in (2014) 3 SCC 517, the

Hon'ble Supreme Court issued detailed directions for the establishment

and maintenance of proper occupational health centres with adequate

medical infrastructure in hazardous industries. Most recently, in the case

of Peoples Rights and Social Research Centre (PRASAR) v. Union of

India, reported in 2024 INSC 582, the Hon'ble Apex Court reiterated that

failure to protect workers from occupational hazards and provide

accessible healthcare facilities amounts to a violation of Article 21 read

with Articles 39(e) and 42 of the Constitution.

10. Therefore, we cannot accept the contention raised by some of the

respondents that this petition should not have been treated as a public

interest litigation or that this petition must be now rejected with liberty to

the workers or the commuters to file regular writ petitions.

2026:JHHC:10813-DB

11. At the same time, we are satisfied that the reliefs for appointing a

fact-finding committee need not be granted in this public interest litigation.

Such orders are not to be made routinely. Besides, in this case, some

effective orders can be made based upon certain positions admitted by

and on behalf of some of the respondents. As regards the parking issues,

we refer to Rule 41 of the Jharkhand Building Bye laws, 2016. This rule

mandates the provision of internal parking facilities for industrial units.

This rule must be complied with by CSP.

12. In the absence of a designated parking bay on the CSP premises, it

appears that heavy vehicles and trucks carrying goods to and fro from the

CSP disproportionately use public roads as a makeshift parking area.

Such parking naturally obstructs the free flow of traffic and leaves all other

commuters with much less road space. Thus, to further the commercial

interests of CSPs, and prima facie on account of CSPs not complying with

the statutory requirements to provide adequate parking facilities for their

own vehicles or the vehicles of those with dealings and transactions with

CSPs, the traveling public and commuters are forced to suffer.

13. The petitioners have placed on record several photographs

showing trucks parked on public roads outside the CSP. The petitioners

have also placed on record complaints and representations regarding the

disproportionate use of public roads by CSP vehicles or vehicles

transacting business with CSP. The petitioners have complained that their

representations are not being addressed either by the CSP or the

statutory authorities. For all these reasons, we are satisfied that the

issues raised fall within the realm of public interest and cannot be

dismissed by styling them as private interest disputes.

14. There must be some equity when it comes to user of public roads.

If big industries like CSP start to disproportionately use public roads

2026:JHHC:10813-DB

without adopting any safeguards, that would not be proper. The CSP

vehicles or the vehicles transacting business with CSP are no doubt

entitled to use the public road along with all others. However, such users

must be reasonable. Such a user must not virtually ease out other

commuters on the public roads. Such a user must not place undue and

disproportionate stress on the road infrastructure.

15. Ultimately, CSP is using such roads for its commercial ventures.

There may be nothing wrong with such a reasonable user. But a

disproportionate or inequitable user puts great stress on ordinary

commuters of such public roads. Ultimately, such public roads are built

and maintained through the taxpayers' funds. Therefore, all that we say is

that there must be an equitable user of such roads, particularly by

industries established for commercial gains.

16. The General Manager, District Industries Centre, Chaibasa, has

filed an affidavit in this matter and annexed a status report. This report

observes that the roads in the vicinity of CSP, i.e. NH-220, as a branch of

NH-20, remain heavily burdened due to their limited width and high traffic

volume. The report refers to raw materials from the mining belts of

Noamundi, Kiriburu, and adjoining areas being transported through this

corridor to various units across the Kolhan region. The report, no doubt,

suggests that the resulting congestion is not attributable only to CSP or

CSP vehicles but is a cumulative effect of regional industrial activity. The

report also states that a parking area of approximately 20 acres has now

been developed within the precincts of CSP, and that this developed area

has the potential to accommodate about 800 to 1000 vehicles. There is a

statement that this area includes functional facilities for rest, sanitation

and food outlets.

2026:JHHC:10813-DB

17. The report concludes by offering several suggestions for systemic

upgrades, including

(a) Widening of existing roads and construction of dividers;

(b) Creation of designated heavy-vehicle parking zones;

(c) Enhanced street lighting and speed-monitoring devices;

18. Based on the materials on record, we are of the view that the

suggestions contained in the report of the General Manager, District

Industries Centre, Chaibasa merit due consideration by the respondents,

particularly in the context of the traffic issues highlighted by the petitioners

and, to a considerable extent, acknowledged by the respondents. The

said suggestions, if appropriately examined and acted upon, have the

potential to substantially address the concerns raised in the present

petition.

19. The petitioners have also referred to the inadequate medical

facilities, which affect not only the workers of CSP but also members of

the public who are victims of road accidents. The General Manager's

report also suggests establishing a Trauma Centre near the national

highways in the region to address this issue.

20. As noted earlier, right to health is an essential facet of Article 21 of

the Constitution. Due to executive neglect or inaction, this right cannot be

defeated. Having accepted the gaps in providing adequate medical

facilities in the region, the State cannot say that it would do nothing in the

matter or take no steps to address this serious issue.

21. The record shows that the Government Primary Health Centre is

functional, approximately 1 km from CSP. This health centre can provide

only basic first aid facilities. There is a Community Health Centre (CHC)

providing secondary-level care at Rajnagar. But the same is almost about

12 (Twelve) Kilometres away.

2026:JHHC:10813-DB

22. In our opinion, the above facilities are hardly sufficient to redress

the grievances highlighted in this petition. Considering the volume of

traffic and the width of the roads in the regions, it is necessary for the

respondents to ensure that adequate medical facilities to treat accident

trauma cases are available in the vicinity and at a reasonable distance.

Even the CSP should be approached to contribute to such a facility as a

part of its Corporate Social Responsibility (CSR) activities.

23. The affidavits filed on record do speak about the parking facilities

now provided within the CSP premises. However, the respondents must

keep proper vigilance and compliance, including, more particularly, the

statutory compliance. It is their duty to ensure that the CSP provides

proper parking facilities within its campus so that public roads are not

disproportionately used for parking heavy vehicles belonging to the CSP

or transacting business with the CSP.

24. Accordingly, we dispose of this petition by issuing the following

directions: -

(i) The Respondent No. 2 - Principal Secretary, Department of

Industries, Government of Jharkhand, shall ensure strict

enforcement of Rule 41 of the Jharkhand Building Bye-laws,

2016, and shall take all necessary measures to ensure that

adequate internal parking facilities are effectively utilized

within the premises of the Chaliyama Steel Plant (CSP), so

that public roads are not used for unauthorized parking of

heavy vehicles;

(ii) The Respondent No. 2 - Principal Secretary, Department of

Industries, Government of Jharkhand, shall consider and

take a reasoned decision on the report submitted by the

2026:JHHC:10813-DB

General Manager, District Industries Centre, Chaibasa, within

a period of three (03) months from today and, if any

measures are approved pursuant thereto, the same shall be

implemented in accordance with law within a period of 12

months from today.

(iii) The Respondent-State authorities, in coordination with the

concerned district administration and police authorities, shall

ensure that no heavy vehicles connected with CSP are

permitted to occupy public roads in a manner that obstructs

the free and equitable flow of traffic.

(iv) The Respondent-State authorities shall also coordinate with

the competent authorities, including the National Highways

Authority, to ensure the upgradation and regulation of the

concerned highway stretches, including the installation of

street lighting, speed-monitoring mechanisms, and traffic

control systems.

(v) The Respondent-State authorities shall identify and develop

designated heavy vehicle parking and holding zones in the

vicinity of the CSP and along the affected highway corridor,

within a period not exceeding eighteen (18) months from

today.

(vi) The Respondent No. 3 - Principal Secretary, Department of

Health, Medical Education & Family Welfare, shall, upon

consideration of the report submitted by the General

Manager, District Industries Centre, Chaibasa, take a policy

decision within a period of three (03) months from today

regarding the establishment and operationalisation of

2026:JHHC:10813-DB

adequate emergency medical and trauma care facilities in

the vicinity of the CSP and the affected highway corridor;

(vii) While taking such a decision, the State shall also explore the

possibility of participation of CSP under its Corporate Social

Responsibility (CSR) obligations for strengthening such

medical infrastructure.

(viii) If a decision is taken, the approved medical facilities shall be

established and made functional within a period not

exceeding eighteen (18) months from today.

(ix) The Superintendent of Police, Chaibasa, along with other

competent authorities, shall ensure strict enforcement of

traffic regulations, including prevention of unauthorised

roadside parking by heavy vehicles and installation of

appropriate monitoring mechanisms.

(x) Continuous vigilance shall be maintained to ensure that

public roads are not subjected to disproportionate or

hazardous use by industrial traffic.

(xi) The Principal Secretary, Department of Industries,

Government of Jharkhand, in coordination with other officials

referred to above, shall file a comprehensive compliance

affidavit before this Court within a period of six (06) months,

indicating the steps taken in furtherance of the above

directions, after furnishing a copy to the learned counsel for

the petitioners.

2026:JHHC:10813-DB

25. It is clarified that the above directions are issued in furtherance of

statutory compliance and shall not preclude the authorities from taking

any additional measures in accordance with law.

26. Pending I.As., if any, will not survive and are disposed of. All

concerned must act on an authenticated copy of this judgment and order.

(M. S. Sonak, C.J.)

(Rajesh Shankar, J.) 16.04.2026 A.F.R. APK

Uploaded on 16.04.2026

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter