High Court Patna High Court - Orders

Sunil Kumar Jha &Amp; Ors vs The State Of Bihar &Amp; Ors on 16 September, 2010

Patna High Court – Orders
Sunil Kumar Jha &Amp; Ors vs The State Of Bihar &Amp; Ors on 16 September, 2010
 IN THE HIGH COURT OF JUDICATURE AT PATNA
               CWJC No.15538 of 2010

1. SUNIL KUMAR JHA, SON OF LATE DURGA NAND JHA
   RESIDENT OF B.K. ROAD, EAST OF VIDYAPATI SCHOOL,
   P.S. LAHERIASARAI, DISTRICT DARBHANGA
2. KAILASH PRASAD VERAM SON OF LATE SATYA NARAYAN
   PRASAD, RESIDENT OF DURGA VILA, BEHIND OF BALODIA
   TRADER, KACHAHARI ROAD, P.S. LAHERIASARAI,
   DISTRICT DARBHANGA.
3. DEVENDRA JHA SON OF LATE SURYA NARAYAN JHA,
   RESIDENT OF WHEELERGANJ, NEAR GRAMIN BANK MAIN
   BRANCH, P.S. LAHERIASARAI, DISTRICT DARBHANGA.
4. JIBACHH JHA SON OF LATE RAM AUTAR JHA, RESIDENT
   OF B.K. ROAD, EAST OF VIDYAPATI SCHOOL, P.S.
   LAHERIASARAI, DISTRICT DARBHANGA
5. KRISHNA CHANDRA JHA SON OF LATE JIBACHH JHA,
   RESIDENT OF B.K. ROAD, EAST OF VIDYAPATI SCHOOL,
   P.S. LAHERIASARAI, DISTRICT DARBHANGA
6. HARERAM JHA SON OF LATE RAM BAHADUR JHA,
   RESIDENT OF B.K. ROAD, EAST OF VIDYAPATI SCHOOL,
   P.S. LAHERIASARAI, DISTRICT DARBHANGA
7. RAMESH MISHRA SON OF RAMDEO MISHRA, RESIDENT OF
   B.K. ROAD, EAST OF VIDYAPATI SCHOOL, P.S.
   LAHERIASARAI, DISTRICT DARBHANGA
8. RAM SAGAR JHA SON OF LATE JANAK JHA, RESIDENT OF
   B.K. ROAD, EAST OF VIDYAPATI SCHOOL, P.S.
   LAHERIASARAI, DISTRICT DARBHANGA
9. CHITRANJAN CHOUDHARY SON OF RAM SAJJAN
   CHOUDHARY, RESIDENT OF B.K. ROAD, EAST OF
   VIDYAPATI SCHOOL, P.S. LAHERIASARAI, DISTRICT
   DARBHANGA...............................PETITIONERS
                  VERSUS
1. THE STATE OF BIHAR
2. SECRETARY, URBAN DEVELOPMENT DEPARTMENT,
   GOVERNMENT OF BIHAR, PATNA
3. COMMISSIONER, DARBHANGA DIVISION, DARBHANGA
4. DISTRICT MAGISTRATE, DARBHANGA
5. SUBDIVISIONAL OFFICER, DARBHANGA SADAR, DISTRICT
   DARBHANGA
6. CIRCLE OFFICER, BAHADURPUR CIRCLE, DISTRICT
   DARBHANGA
7. CHIEF EXECUTIVE OFFICER, MUNICIPAL CORPORATION,
   DARBHANGA ................................RESPONDENTS.

For the petitioner   : M/s Ajay Kumar Thakur and Ravi Ranjan -I,
                       Advocates.
For the State         : Mr. Ritesh Kumar, AC to AAG-I


                           -----------

2

02/ 16.09.2010 Heard learned counsel for the petitioners and learned

counsel for the State of Bihar and its authorities.

By this case, the petitioners challenge notice dated

20.08.2010 (Annexure-1) issued under the provision of section 3 of

the Bihar Public Land Encroachment Act, 1956 by Sub-Divisional

Officer, Sadar, Darbhanga (respondent no.5) directing the petitioners

to appear and file show-cause on 06.09.2010 as to why the

encroachment over public land shall not be removed.

Learned counsel for the petitioners submits that the land

in question is not public land, rather it is their raiyati land and when

they went to the office of Sub-Divisional Officer, Sadar, Darbhanga

(respondent no.5) on 06.09.2010 the show-cause of the petitioners was

not accepted on the ground that there was strike and they were asked

to appear on 18.09.2010. Learned counsel for the petitioners submits

that the petitioners apprehend that the authorities concerned will delay

the matter on this ground and will pass order of demolition in

encroachment case without hearing the petitioner.

On the other hand, learned counsel for the respondents

submits that there is no occasion for the authorities concerned to adopt

such measures as they will decide the matter in accordance with law in

pursuance of the notice sent by them.

Considering the facts and circumstances of the case as

well as the materials on record and the arguments raised by learned

counsel for the parties, it is quite apparent that notice had been issued

in the encroachment case and hence steps have to be taken in that
3

regard and show-cause has to be filed by the petitioners.

In the said circumstances, this writ petition is disposed

of with a direction to the petitioners to file their show-cause on

18.09.2010 in the office of Sub-Divisional Officer, Sadar, Darbhanga

and if the office is closed or the concerned persons in the office do not

accept the show-cause, the petitioners must personally file their show-

cause before Sub-Divisional Officer, Sadar, Darbhanga, who shall

accept the same. Furthermore, the said matter must be decided

expeditiously in accordance with law after giving proper opportunity

to the petitioners to press their case.

Harish                                             (S.N. Hussain, J.)