High Court Patna High Court - Orders

Krishna Chandra Prasad Singh vs The State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Krishna Chandra Prasad Singh vs The State Of Bihar &Amp; Ors on 18 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.417 of 2011
                         KRISHNA CHANDRA PRASAD SINGH
                                         Versus
                             THE STATE OF BIHAR & ORS
                                       -----------

02 18.01.2011 Mr. Sandeep Kumar, learned counsel for the

petitioner and Mr. Yogendra Prasad Sinha, learned Additional

Advocate General no. 15 are present.

Petitioner is the son of one late Dasrath Prasad

Singh. It is the stand of the petitioner that a ceiling proceeding

was initiated against his mother namely, Savitri Devi vide

Ceiling case no. 5 of 1975-76, in which seven units were granted

to the family including one to petitioner, namely, Krishna

Chandra Prasad Singh as would be apparent from notification

issued under Section 11 (1) of the Bihar Land Reforms

(Fixation of Ceiling Area and Acquisition of Surplus Land) Act

(hereinafter referred to as the ‘Act’) published in the District

Gazette on 1st November, 1984 (Annexure-1). Referring to page

19 of the said notification, it is submitted that the petitioner was

allowed to retain 17. 57 acres of land appertaining to Tauzi no.

799, Zamabandi no. 621 (wrongly incorporated in the

notification as khata no. 799 and khesra no. 621) situated in

Mauza Pathuwa in the district of Begusarai. It appears the said

Mauza has now fallen in the District of Lakhisarai.

An interlocutory application being I.A. No. 377 of

2011, has been filed on behalf of the petitioner seeking

impleadment of some other co sharers as writ petitioners.
2

Learned counsel for the petitioner has taken a fair stand that, if

necessary, he would file separate writ petition(s) so far as other

co sharers are concerned. The present interlocutory application

may be treated as a supplementary affidavit to the present writ

petition. Referring to the averments made in the supplementary

affidavit, it is submitted that the respondents (Lakhisarai

Administration) are issuing purcha(s) after purcha(s) in respect

of large tract(s) of land located in Mauza Pathuwa which

included the lands of the petitioner appertaining to Tauzi no. 799

Jamabandi no. 621(wrongly incorporated in the notification as

khata no. 799 and khesra no. 621). Referring to annexure-2

series, it is submitted that lands which were allotted to the

petitioner by reason of the said land Ceiling case are being

settled with some other persons. Annexure 2 series are some of

the purcha(s), column no.1 whereof indicates name of the

petitioner or her mother as the land holder. It is the stand of the

petitioner that by issuance of such purcha(s) he is now

threatened with dispossession at the hands of these settlees.

Let the State respondents file detailed counter

affidavit in the case within 04 weeks from today.

This matter shall be posted after 06 weeks under

the same heading

Till the next date of hearing, status quo so far as the

land(s) claimed by the petitioner appertaining to Tauzi no. 799,

Zamabandi no. 621 measuring an area of 17.57 acres in Mauza

Pathuwa in the District of Lakhisarai ( wrongly incorporated in
3

the notification issued under Section 11(1) of the act as khata

no. 799 and khesra no. 621), shall be maintained.

Let a copy of this order be handed over to learned

Additional Advocate General no. 15.

Sym                               ( Kishore K. Mandal, J.)