IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3075 of 2010
AWADH KISHORE PRASAD SINGH, son of late Kailash Singh,
resident of village + PO Kewali, PS Kawacol District Nawadah
..Petitioner
Versus
1. STATE OF BIHAR through the Principal Secretary, Department of
Rural Development, Government of Bihar, namely, Anup
Mukherjee
2. The Principal Secretary, Department of Rural Development,
Government of Bihar, namely, Anup Mukherjee
3. The Secretary, Department of Irrigation, Government of Bihar, Patna
namely, Ajay Nayak
4. The District Magistrate, Nawadah, namely, Mrs. Shafina A.N. wife
of name not known to the petitioner
5. The Superintendent of Police, Nawadah, namely, Shri G. P. Sinha,
son of name not known to the petitioner
6. Additional District Magistrate, Nawadah, namely Shri Ram Ekbal
Sharma, son of name not known to the petitioner
7. Circle Officer, Kawacol, District Nawadah, Shri Bharat Bhushan,
son of name not known to the petitioner
8. Sub-divisional Officer, Nawadah, namely, S.Z. Hassan, son of name
not known to the petitioner
9. Block Development Officer, namely, Ashok Kumar, son of name not
known to the petitioner .....Opposite Parties
-----------
3 26-10-2010 Heard learned counsel for the
petitioner and learned counsel for the State.
We have no reasons to doubt the
statement made in the show cause supported by
affidavit of Opposite Party no.6, Additional
Collector, Nawadah to the effect that
encroachment by way of cultivation in the river
Dakhtari has been removed on a particular date.
The petitioner insists that the
2
encroachment is still subsisting. It may be a case
of renewed encroachment by the neighboring
farmers. The petitioner would be at liberty to
approach the District Magistrate or the Collector
under the Act for taking further steps in the
matter in accordance with law. If so advised, the
petitioner may also approach the higher
authorities for desilting or widening the river
Dakhtari. If such a representation is filed, the
same shall be considered on its own merit by the
concerned authorities. This contempt application
is finally disposed of.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)