High Court Patna High Court - Orders

Ram Bachan Singh vs The State Of Bihar &Amp; Ors on 5 July, 2010

Patna High Court – Orders
Ram Bachan Singh vs The State Of Bihar &Amp; Ors on 5 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.10022 of 2010
                    Ram Bachan Singh, son of late Bhimal Singh, resident of village
                    Sonchari, P.S. Parwalpur, District Nalanda.
                                                                 ....... Petitioner
                                                versus
                    1. The State of Bihar through the Secretary,
                       Department of Land Reforms, Government of Bihar,
                       Patna.
                    2. The District Magistrate, Nalanda
                    3. The Circle Officer-cum-Anchaladhikari, Parwalpur,
                       District Nalanda.
                    4. Bishwajeet Kumar, son of Mukul Kumar, resident of
                       Village Sonchari, P.O. Sonchari, P.S. Parwalpur,
                       District Nalanda.
                                                             .... Respondents.
                                               -----------

05/ 05.07.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

2. This petition has been filed by the petitioner

challenging notice dated 15.06.2010 (Annexure 7) issued by the

Circle Officer, Parwalpur in the district of Nalanda for removal of

encroachment by 19.06.2010 with respect to the construction made

on plot no. 2703.

3. It transpires that Encroachment Case No. 03 of

2006-2007 was initiated at the instance of the private respondent

against the petitioner, who contested the claim stating that he was

duly recorded with respect to the land in question and hence he is

not an encroacher. The said encroachment case was allowed on

13.05.2010 (Annexure 6) by the said Circle Officer directing the

petitioner to remove the said encroachment by 29.05.2010.

4. It further transpires that on 29.05.2010 itself the

petitioner filed Land Encroachment Appeal No. 02 of 2010 under
2

the provision of section 11 of the Bihar Public Land Encroachment

Act before the learned Collector, Nalanda, which was taken up on

01.06.2010 and was admitted, whereafter the record was called for

and the case was fixed for the next date i.e. 13.07.2010.

5. Learned counsel for the petitioner submits that in

the said circumstances there was no occasion for the Circle Officer

to send a notice on 15.06.2010 for demolition of the

construction/alleged encroachment by 19.06.2010.

6. On the other hand, learned counsel for the State

vehemently contests the claim of the petitioner and states that since

the order of removal of encroachment was passed by the Circle

Officer and the said order was not stayed by the appellate authority,

the Circle Officer was quite justified in issuing the impugned

notice dated 15.06.2010 for demolition of the encroachment made

by the petitioner.

7. Considering the facts and circumstances of the case,

this writ petition is disposed of with a liberty to the petitioner to file

an interlocutory application before the Collector, Nalanda in Land

Encroachment Appeal No. 02 of 2010 for stay of operation of the

impugned order of the Circle Officer dated 13.05.2010 passed in

Encroachment Case No. 03 of 2006-2007 and if such an application

is filed by the petitioner by 13.07.2010, the Collector shall decide

the said application expeditiously in accordance with law within

three weeks thereafter.

8. The respondents shall co-operate the appellate
3

authority in early disposal of the said interlocutory application. Till

then, operation of the impugned notice of the Circle Officer dated

15.06.2010 (Annexure 7) shall remain stayed.

MPS/                             ( S. N. Hussain, J. )