High Court Patna High Court

Nishit Kumar Bose vs State & Ors on 23 June, 2011

Patna High Court
Nishit Kumar Bose vs State & Ors on 23 June, 2011
      IN THE HIGH COURT OF JUDICATURE AT PATNA

          CIVIL WRIT JURISDICTION CASE No.9181 of 1991
===========================================================

Nishit Kumar Bose, son of Late Ram Mohan Bose, Tapan Printing Press,
Machhuatoli, Patna-800 004.

…. …. Petitioner/s
Versus

1. The State of Bihar.

2. Bihar State Housing Board, through its Managing Director, Bihar State Housing
Board Office, Patna-800 015

3. Manager Estate-cum-Additional Secretary, Bihar State Housing Board,
Patna-800 015
…. …. Respondent/s
===========================================================
Appearance :

For the Petitioner/s : Mr. Mahendra Prasad Gupta, Advocate
For the Respondent/s : Mr. Lalit Kishore, AAG-2
===========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

ORAL JUDGMENT
23rd June 2011

(Per: HONOURABLE THE CHIEF JUSTICE)

None of the learned Advocates representing the parties is
present before us.

This petition under Article 226 of the Constitution is filed by
the petitioner against the Bihar State Housing Board (hereinafter
referred to as “the Board”) for not allotting a plot of land admeasuring
3600 sq. ft. in the housing project at Bahadurpur area of Patna town.

It is the case of the petitioner that pursuant to the advertisement
published by the Board on 8th October 1978, the petitioner had applied
for allotment of a plot of land in the higher income group in
Bahadurpur housing project. He paid registration fee of Rs. 50/- and
earnest money of Rs.5,000/- on 15th January 1979. After waiting for
about 12 years, under letter dated 4th September 1991, he was allotted
plot no.5H/20 admeasuring 1875 sq. ft. at Digha housing project,
Patna High Court CWJC No.9181 of 1991 dt.23-06-2011
2

Patna.

Petitioner claims that he had applied for allotment of land
admeasuring 3600 sq.ft. in Bahadurpur housing project. The offer of
plot of land admeasuring 1875 sq. ft. in Digha housing project at an
exorbitant price is illegal. The Board should not be allowed to dispose
of the land for the price higher than to recover the cost of acquisition
and the development.

We are of the opinion that by mere application for allotment
of land and payment of registration charges and deposit of Earnest
Money, the petitioner did not acquire a vested right to allotment of land
in the housing project. It is known to one and all that the land available
for housing project is limited. The applicants are one too many. It
cannot be possible for the Board to allot a piece of land to every
applicant. Hence the petitioner’s claim for allotment of land pursuant to
his application as a matter of right is required to be rejected. Even after
more than 30 years the Board has not been able to allot the land to the
petitioner in Bahadurpur housing project; nor the petitioner has been
refunded of the Earnest Money deposited by him as early on 15th
January 1979.

Only relief that can be granted to the petitioner is that the
petitioner may approach the Board for refund of the Earnest Money
Deposit made by him. If such application is made the Board will refund
the amount of Earnest Money Deposit with statutory interest within 15
days from the date of the receipt of the application.

As to the allotment of land at Digha housing project, it may
be noted that it is not the case of the petitioner that he has paid land
disposal price as indicated in the letter of offer dated 4th September
1991. Neither the petitioner has disclosed whether or not he accepted
the aforesaid offer; whether or not he paid the land price determined by
the Board; whether or not the Board handed over the vacant possession
of land allotted to the petitioner. In absence of relevant pleadings made
Patna High Court CWJC No.9181 of 1991 dt.23-06-2011
3

by the petitioner, we need not delve into the question whether or not the
sale price determined by the Board was appropriate.

For the aforesaid reasons, subject to the above directions, the
petition stands disposed of. The parties will bear their own cost.

The registry will send the writ forthwith.

( R.M. Doshit, CJ )

(Birendra Prasad Verma, J.)

Rahman/
Patna High Court CWJC No.9181 of 1991 dt.23-06-2011
4