High Court Patna High Court - Orders

Raxaul Prakhand Matsyajivi Swa vs The State Of Bihar &Amp; Ors on 12 July, 2010

Patna High Court – Orders
Raxaul Prakhand Matsyajivi Swa vs The State Of Bihar &Amp; Ors on 12 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.10070 of 2010
1. RAXAUL PRAKHAND MATSYAJIVI SWABLAMBI SAHKARI SAMITI LTD., RAXAUL
THROUGH ITS CHIEF EXECUTIVE BINOD MAHTO S/O MANGAL MAHTO R/O VILL.-
         JAKIYARI, P.S.- RAXAUL, DISTT.- EAST CHAMPARAN - Petitioner.
                                               Versus
      1. THE STATE OF BIHAR THROUGH PRINCIPAL SECRETARY, ANIMAL
          HUSBANDARY AND FISHERIES DEPARTMENT, BIHAR, PATNA
                 2. THE DIRECTOR FISHERIES, BIHAR, PATNA
 3. THE DISTRICT FISHERIES OFFICER-CUM-CHIEF EXECUTIVE OFFICER, EAST
                          CHAMPARAN - Respondents.
                                             ----------

2 12.7.2010 Heard learned counsel for the petitioner and the State.

Earlier the petitioner had come to this court for a

direction that the Director Fisheries, Bihar should dispose of the

application of the petitioner for settlement of nine jalkars on long

terms under section 5(3) of the Bihar Fish Jalkar Management

Act, 2003.

The case of the petitioner is that he had approached

the National Cooperative Development Corporation for providing

financial aid for development of the jalkars. The District Fisheries

Officer considered the application of the petitioner and prepared

an estimate. After the estimate was prepared, the petitioner had

filed an application on 19.2.2009 before the Director Fisheries,

Bihar which has now been rejected vide Annexure 12 on 17.3.

2010. This writ petition challenges the said order.

The Director Fisheries after considering the case of

the petitioner and the objections raised by different Societies has

referred the matter to the District Fisheries Officer, East

Champaran who should place the entire facts before the

Management Committee. It is not for this court at this stage to
2

consider whether the authorities may settle the jalkars on long

term basis and whether financial help is to be provided for the

development of the said jalkars.

The Management Committee should consider all the

facts in accordance with law and as envisaged under section 5(3)

of the 2003 Act. This court cannot pass any positive order at this

stage. This writ petition is, thus dismissed.

(Sheema Ali Khan,J)
haque