High Court Patna High Court - Orders

Krishna Sah vs The State Of Bihar & Ors on 21 June, 2011

Patna High Court – Orders
Krishna Sah vs The State Of Bihar & Ors on 21 June, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No 9265 of 2011
                           KRISHNA SAH
                              Versus
                     THE STATE OF BIHAR & ORS
                             -----------

2 21.06.2011 The petitioner challenges the order of the DCLR, Sadar

Madhubani, as contained in Annexure-2, and the order of the District

Magistrate -cum- Collector, Madhubani, as contained in Annexure-1. By

the aforesaid orders, as learned counsel for the petitioner would submit,

the authorities have partitioned certain property for which Partition Suit is

already pending and there is no order either preliminary or final in respect

thereof and that too without notice to the parties concerned. He submits

that under the powers to fix rent, such an exercise is impermissible to the

authorities. He submits that so far as rent fixation with reference to Bihar

Land Reforms Act is concerned, it is only in relation to and at the time of

vesting of property in terms of the said Act or settlement of the property

under the said Act. So far as the Bihar Tenancy Act is concerned, its

application is in relation to fixation of fair rent or revision thereof. The

only other power is under the Bihar Tenants Holding (Maintenance of

Record) Act, 1973 but neither of these Acts authorise the authorities to

effectuate the partition of a property.

Issue notice to respondent No 9 both under registered cover

and in ordinary course for which requisites etc must be filed within one

week failing which this application shall stand rejected without further

reference to the Bench.

State to take instructions and file a comprehensive counter

affidavit within four weeks.

2

Put up For Admission no sooner notice is validly served on

respondent No 9.

Till further orders of this Court, operation of orders, as

contained in Annexures-1 and 2, shall remain stayed.

M.E.H./                                       (Navaniti Prasad Singh)