2011 INSC 0135 SUPREME COURT OF INDIA Administrator, Ranchi Municipal Corpn. Vs. Sanjeev Kumar Mishra C.A.No.3278 of 2003 (G.S.Singhvi and Asok Kumar Ganguly JJ.) 27.01.2011 JUDGEMENT This is an appeal for setting aside order dated 21.03.2002 passed by the Division Bench of the Jharkhand High Court, whereby direction has been given for utilisation of the funds made available for civic amenities. We have heard learned counsel for the parties and perused the record. Shri Anurag Kumar, learned counsel appearing for the appellant made available a statement showing the details of the steps taken by the Ranchi Municipal Corporation to provide public conveniences during the period from 2001-2002 to 2010-2011. The same is taken on record. In view of the above, we do not find any justification to interfere with the direction given by the High Court. The appeal is accordingly dismissed. The High Court is requested to dispose of the writ petition as early as possible. Law Information Center 1 SpotLaw