High Court Patna High Court - Orders

Gonar Rai & Ors vs Baleshwar Devi & Ors on 6 September, 2011

Patna High Court – Orders
Gonar Rai & Ors vs Baleshwar Devi & Ors on 6 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.13140 of 2011
                                   Gonar Rai & Ors
                                         Versus
                                Baleshwar Devi & Ors
                                       -----------

2 06.09.2011 It has been submitted on behalf of the

petitioners that the Collector of the District does not have

power to pass an order under Section 32 of the Bihar

Consolidation of Holdings and Prevention of

Fragmentation Act, 1956 and impugned order dated

30.5.2000, as contained in Annexure-2, has been passed

by respondent no.4 without issuing any notice either to

the petitioner no.1 or his father who was the purchaser,

declaring the sale deed of the 1.7.1977 to be a void

document.

Issue notice to the Respondent Nos. 1 and 2

under ordinary process as well as registered cover with

A/D to show cause as to why this writ application be not

admitted for hearing or disposed of at the stage of

admission itself, for which requisites etc. must be filed

within one week, failing which this writ application as

against the concerned respondents shall stand rejected

without further reference to a Bench.

2

Put up this matter after service of notice upon

the concerned respondents, however, in the meantime the

petitioners should also file supplementary affidavit

clearly stating as to whether at the time of execution of

the sale deed there was any publication of registers of

lands and statement of principles under sub-Section 1 of

Section 10 of the Bihar Consolidation of Holdings and

Prevention of Fragmentation Act, 1956.

Sanjay-II                         ( Dr. Ravi Ranjan, J.)