IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5611 of 2008
Noor Saba Begam, W/o. late Seraj Alam,
R/o. Village- Dharmpur Semari and P.O. + P.S. Sathi,
Narkatiaganj, District- West Champaran.
Versus
1. The State Of Bihar through Chief Secretary, Patna.
2. The District Magistrate, West Champaran, Bettiah.
3. The Circle Officer, Narkatiaganj, West Champaran, Bettiah.
4. The District Superintendent of Education, Bettiah, Bihar.
----------------------------------
03. 29.09.2011 This writ application has been filed for quashing the notice
20.02.2008, by which the Circle Officer, Narkatiaganj has ordered the
petitioner to vacate the land in question which is the land of Govt.
Middle School, Sathi.
The petitioner is a teacher of Government Middle School,
Sathi. She has challenged the order by which notice has been issued to
her to vacate the lands belonging to the school in question.
The case of the petitioner is that her husband Seraj Alam
have died on 16.07.2004 had applied for settlement of the land and after
his death the proceeding became stagnant. Although there was a
recommendation for settlement of the said land in the name of the
petitioner’s husband.
This Court is not inclined to quash the notice issued to the
petitioner. The petitioner should appear before the concerned authority
and file show cause along with the materials including the order
recommending the settlement in favour of her husband, thereafter the
concerned authority i.e. Circle Officer, Narkatiaganj shall take steps in
accordance with law.
Accordingly, this application is disposed of.
Mkr. (Sheema Ali Khan, J.)