IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC NO.9919 OF 2010
1. AWADH KISHORE SINGH S/O LATE DAWRIKA ROY R/O VILL.- BHAGIPATTI,
P.S. KETYA DISTT.- GOPALGANJ
VERSUS
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE, GOPALGANJ
3. CIRCLE OFFICER, KETYA, GOPALGANJ
4. THE BHOODAN COMMITTEE THROUGH ITS CHAIRMAN, PATNA
5. THE MANAGER BHOODAN LAND DISTRIBUTION CAMP KHAJURAHA,
BHORE, DISTT.- GOPALGANJ
*********
2 05/07/2010 This application has been filed for cancelling the
jamabandi on the ground that the petitioner was settled the
lands appertaining to Khato No. 280, Khesra No. 519 and 521
by patta issued by the Hathua Raj.
The lands was settled by the Bhoodan Committee
sometime in the year 1970. The petitioner submits that at the
time of settlement, no notice was issued to the petitioner and
as such there is a violation of principles of natural justice.
This Court cannot interfere with the order of
settlement after a period of 40 years. The delay in filing the
writ application is unexplained and as such this Court cannot
pass any order in favour of the petitioner who was sleeping
over his rights.
This writ application is dismissed.
Anand ( Sheema Ali Khan, J. )