High Court Patna High Court - Orders

Tabassum Ara vs Sheikh Shahab Hussain & Ors on 29 June, 2011

Patna High Court – Orders
Tabassum Ara vs Sheikh Shahab Hussain & Ors on 29 June, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.10075 of 2011
                              Tabassum Ara
                                  Versus
                       Sheikh Shahab Hussain & Ors
                                 -----------

02 29.06.2011 By this writ application, the petitioner challenges the

order passed in Revision Case No.357 of 2007 dated 28.12.2010 by

the Divisional Commissioner, Saran Division at Chapra in matters of

pre-emption affirming the appellate order and the order allowing pre-

emption claim.

Learned counsel for the petitioner submits that

petitioner’s father had gifted her said land. While the claim of pre-

emption was pending as against her father who had only recently

purchased the land she has been added in the proceedings. Learned

counsel for the petitioner further submits that finding of the D.C.L.R.

that the pre-emptor was a boundary raiyat as affirmed by the Collector

and the Divisional Commissioner is perverse. The D.C.L.R. has found

that the pre-emptor has purchased the entire share of Shiv Nandan

Sharma and, as such, what was sold by Parvati Devi to the petitioner’s

father was a land from within that share. If that be so then it is not a

case of pre-emption but it is a case of title which D.C.L.R. was not

competent to decide. He further points out that learned D.C.L.R. has

clearly noticed that in the sale deed itself it is mentioned that Parvati

Devi had retained about 5 dhurs of land while selling land to

petitioner’s father. In that view of the matter, the finding that the pre-

emptor was boundary raiyat is wholly incorrect and cannot be

sustained as right of pre-emption is a weak right. It is open to the
-2-

D.C.L.R. or any authority while deciding the claim of pre-emption to

question the motive behind usage of land. Accordingly, it is submitted

that the order of pre-emption cannot be sustained.

Issue notice in the admission matter to respondent

nos.1,2&3 by ordinary process as well as registered post for which

requisites etc. must be filed within one week.

Learned counsel for the petitioner states that he would

persuade respondent nos.2&3 to appear immediately.

Let learned counsel for the State seek instructions and

file a counter affidavit if so advised.

Till further orders of this Court, the impugned order as

contained in Annexure-8, that is the revisional order affirming the

appellate and original order, being the order of the Divisional

Commissioner, Saran as noted above shall remain in abeyance.

List this case under the heading “For Admission” after

respondent no.1 appears.

Trivedi/                         (Navaniti Prasad Singh, J.)