IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE NO.7028 OF 2009
RAJU BAITHA, SON OF LATE DHENUKH BAITHA, VILLAGE
BELWA KHAS, POST OFFICE BELWA RAI, POLICE STATION
TURKULIYA, DISTRICT EAST CHAMPARAN, MOTIHARI
VERSUS
1. THE STATE OF BIHAR
2. THE CHIEF SECRETARY, GOVERNMENT OF BIHAR,
PATNA
3. THE DISTRICT MAGISTRATE, EAST CHAMPARAN
4. THE SUB DIVISIONAL MAGISTRATE, TURKULIYA,
DISTRICT EAST CHAMPARAN
5. THE CIRCLE OFFICER, TURKULIYA, DISTRICT EAST
CHAMPARAN
6. RUMAN BAITHA, SON OF MUNSI BAITHA
7. DHUMAN BAITHA, SON OF MUNSI BAITHA
8. RAMAYAN BAITHA, SON OF MUNSI BAITHA
9. RAM CHANDRA BAITHA, SON OF LATE MANGANI
BAITHA
10. SITA RAM BAITHA, SON OF LATE MANGANI
BAITHA
11. SUKHI BAITHA, SON OF LATE MANGANI BAITHA
12. RUKHI BAITHA, SON OF LATE MANGANI BAITHA
13. NAGENDRA BAITHA, SON OF RUPAM BAITHA
14. PUNYADEO BAITHA, SON OF LATE JHAGARU
BAITHA
15. PRAMOD BAITHA, SON OF RAM CHANDRA BAITHA
6 TO 15 ARE RESIDENT OF VILLAGE BELWA RAI KHAS,
POLICE STATION TURKULIYA, DISTRICT EAST
CHAMPARAN
*******
FOR THE PETITIONER :- MR. SHARDANAND MISHRA, ADVOCATE
MR. ALOK RANJAN, ADVOCATE
FOR THE S T A T E :- MR. DEVANAND KUMAR, G.A. 8
**********
3 03/11/2011 The petitioner is directed to file an application
before the Circle Officer, Turkuliya-respondent no. 5
along with a copy of the order of the Civil Court passed
in the title suit and the decree along with the order
sheet of the execution case.
It is the complaint of the petitioner that
2
although execution was effected after he was succeeded
in the title suit, his co-sharers are harassing him and
trying to dispossess him or not allowing him to cut the
paddy crops etc. although there is a partition.
The Circle Officer-respondent no. 5 should
issue notice to private respondents 6 to 15 and take all
steps in accordance with law to ensure that the
petitioner is able to get the benefit of the decree in his
favour.
The petitioner is directed to produce a copy of
this order before the Circle Officer-respondent no. 5
within a period of one month from today. The Circle
Officer-respondent no. 5 will issue notice within a
period of two weeks from the date of receipt/production
of a copy of this order.
This writ application is disposed of with the
aforesaid observations and directions.
Anand ( Sheema Ali Khan, J.)