High Court Patna High Court - Orders

Ashish Anand & Ors vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Ashish Anand & Ors vs The State Of Bihar & Ors on 18 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.3288 of 2008
                 ======================================================
                 1. Ashish Anand, son of Shri Mahendra Prasad Mandal
                 2. Jayant Kumar Bhushan, son of Late Sadanand Mandal
                 3. Om Prakash Roy, son of Shri Parmanand Mandal,
                     All resident of village Bade Hasanpur, post Sinhnana, Police Station
                     Jagdishpur, District Bhagalpur
                                                                     .... ....  Petitioner/s
                                                    Versus
                 1. The State Of Bihar
                 2. The District Magistrate, Bhagalpur
                 3. The director, Consolidation, Bhagalpur
                 4. The Consolidation Officer, Bhagalpur
                 5. The additional Consolidation Officer, Bhagalpur
                 6. The Sub Divisional Officer, Bhagalpur
                 7. The Block Development Officer, Jagdishpur, Bhagalpur
                 8. The Circle Inspector, Jagdishpur, Bhagalpur
                 9. The Halka Karamchari, Jagdishpur Block, Bhagalpur
                 10. The Mukhiya, Gram Panchayat, Bhawanipur, Deshir, Jagdishpur,
                     Bhagalpur
                 11. The Gram Sevak, Gram Panchayat Bhawanipur Deshri, Jagdishpur,
                     Bhagalpur
                                                                     .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s        :      Mr. Surya Prakash
                                                    Mr. Ratnakar Ambastha
                                                    Mr. Rajendra Pd.Sah

                 For the Respondent/s :  Mr. (Sc2)
                 ======================================================
                 CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                 ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

3 18-10-2011 The petitioners claim that they are DHANUK by

caste, which would be apparent from the survey entry whereas in

the chakbandi survey khatiyan, the name of their ancestors

Fakiran Mandal, Mallu @ Mantu Mandal, Rooplal Mandal and

Narayan Mandal have been shown to be Kurmi, Koiri, Desbar

Kurmi in place of Dhanuk. It is submitted that an application has
2 Patna High Court CWJC No.3288 of 2008 (3) dt.18-10-2011

2/2

been filed on behalf of the petitioners before the District

Magistrate, Bhagalpur for grant of caste certificate.

The petitioners are directed to pursue this matter

before the District Magistrate, Bhagalpur who shall pass an

appropriate order after looking into the records of the survey

entry and cadastral entry within a period of four months from the

date of receipt/production of a copy of this order.

This writ application is disposed of with the aforesaid

observations.

(Sheema Ali Khan, J)
Prabhakar Anand/-