High Court Patna High Court - Orders

Smt.Bachi Devi vs The State Of Bihar & Ors on 17 August, 2011

Patna High Court – Orders
Smt.Bachi Devi vs The State Of Bihar & Ors on 17 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CIVIL WRIT JURISDICTION CASE NO.12808 OF 2011
                   SMT.BACHI DEVI W/O SHRI RAM NARAYAN SHARMA,
                   MOHALLA HORILGANJ POLICE STATION AND DISTRICT
                                      JEHANABAD.
                                        VERSUS
                        1. THE STATE OF BIHAR THROUGH THE DISTRICT
                           MAGISTRATE JEHANABAD
                        2. COLLECTOR JEHANABAD
                        3. SDM JEHANABAD
                        4. CIRCLE OFFICER JEHANABAD
                        5. SUPERINTENDENT OF POLICE JEHANABAD.
                                ----------------------------------

2. 17.08.2011. Learned counsel for the petitioner is permitted to

make correction in para 1 of the writ petition.

The petitioner prays for quashing notice dated

4..7.2011, contained in Annexure 15, issued by the Circle

officer, Jehanabad in Encroachment case no. 9 of 2011 as

well as notice dated 23.7.2011 by which threatening has

been given to demolish her house purported to be situated

over Khata no. 07, plot no. 1756 situated in village

Daulatpur in the district of Jehanabad.

Learned counsel for the petitioner submits that so

far as notice dated 4.7.2011 is concerned, no portion of her

residential house is on the aforesaid plot. So far as notice

dated 23.7.2011 is concerned, he has already filed

representation contained in Annexure 17.

In view of the facts and circumstances of the case,

the writ petition is disposed of with observation that the
2

authorities should dispose of the representation filed by the

petitioner contained in Annexure 17 by speaking order

within a period of four weeks from the date of receipt of a

copy of this order.

Till then the demolition pursuant to aforesaid

notice is stopped.

In case, the authorities find that petitioner has

encroached upon public land, they may proceed for

removal of the same in accordance with law.

Shashi. (Samarendra Pratap Singh,J.)