High Court Patna High Court - Orders

Kailash Yadav vs State Of Bihar &Amp; Ors. on 23 November, 2010

Patna High Court – Orders
Kailash Yadav vs State Of Bihar &Amp; Ors. on 23 November, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                               MJC No.1794 of 2010
                         KAILASH YADAV son of Moti Yadav resident of village + P.O.-
                         Islam Nagar, anchal-Islam Nagar-Aliganj, P.S.-Chandradeep, Distt.-
                         Jamui----------------------------------------------------------Petitioner.
                                                           Versus
            1.    STATE OF BIHAR through the Secretary, Department of Revenue & Land
                  Reforms, Government of Bihar, Patna, namely, C. Ashok Wardhan
            2.    The Principal Secretary, Department of Humann Resources, Government of
                  Bihar, Patna, namely, Sri Anjani Kumar Singh.
            3.    The District Magistrate, Jamui, namely, Sri Bipin Kumar.
            4.    The District Superintendent of Education, Jamui, namely, Sri Vidya Sagar
                  Singh.
            5.    The Deputy Collector Land Reforms, Jamui, District-Jamui, namely, Sri
                  Subir Ranjan.
            6.    The Circle Officer-cum-Block Development Officer, Islam Nagar-Aliganj,
                  District-Jamui, namely, Sulekha Kumari.
            7.    The Block Education Extension Officer, Islam Nagar, Aliganj, District-Jamui,
                  namely, Sri Umeshwr Mahto. --------------------------------------Opp. Parties.

                                                      -----------

6. 23.11.2010 Heard the parties.

The Writ Court passed an order in public interest on

27.7.2009 requiring the District Magistrate, Jamui, to get an enquiry

conducted in respect of the matter contained in the representation of

the petitioner to ensure that public land belonging to the school in

question or to the State is not allowed to be grabbed by any

unauthorized persons in illegal manner. According to the order

passed by the District Magistrate, Jamui, dated 2.11.2010

(Annexure-A), altogether 19 persons are in possession of the part of

the school land in total measuring 4.01 acres. The order does not go

deep into the claim of the petitioner that the aforesaid entire 4.01

acres land was granted to the school long back by the ex-zamindar

through Hukumnama. According to the petitioner, the details of the

Hukumnama and evidence relating to land belonging to the school

should be available with the District Superintendent of Education,
2

Jamui, after Jamui was carved out of the district Munger.

It appears from the order of the District Magistrate that

out of 19 persons, settlement for 16 persons has been treated to be

valid and action for eviction has been ordered only against three

persons. Petitioner wants that the District Magistrate, Jamui, should

hold a detailed enquiry so that nature of the school land may be

ascertained and if the settlement with the remaining 16 persons is

illegal on account of land actually belonging to the school then

action may be taken against all the persons and after evicting them

land may be restored to the school.

In view of the aforesaid facts and stand of the petitioner,

learned counsel for the State has rightly submitted that a fresh

opportunity should be given to the District Magistrate , Jamui, to

hold a detailed enquiry after getting material or reports from the

officials of the Education Department.

In that view of the matter, the contempt application is

adjourned for three months. Supplementary show cause should be

filed after three months to place before this Court the outcome of the

detailed enquiry.





                                              ( T. Meena Kumari, J.)




Sudip                                          ( Shiva Kirti Singh, J. )