High Court Jharkhand High Court

Dhurb Nandan Prasad vs State Of Jharkhand & Ors on 14 September, 2011

Jharkhand High Court
Dhurb Nandan Prasad vs State Of Jharkhand & Ors on 14 September, 2011
              In the High Court of Jharkhand at Ranchi

                     W.P.(C) No.4507 of 2011
                           with
                     W.P.(C) No.4661 of 2011
                           with
                     W.P.(C) No.4667 of 2011
                           with
                     W.P.(C) No.4697 of 2011

            Dhrub Nandan Prasad ...................Petitioner [ W.P.(C) No.4507 of 2011]
             Janki Devi.....................................Petitioner [W.P.(C) No.4661 of 2011]
             Prakash Prasad............................ Petitioner [W.P.(C) No.4667 of 2011]
             Satyendra Narayan Singh............ Petitioner [W.P.(C) No.4697 of 2011]

                  VERSUS

              State of Jharkhand and others..................................Respondents

              CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

              For the Petitioners              : M/s. Ajit Kumar and V.K.Gupta
              For the State                     : J.C to A.G
              For the Housing Board            : Mr.Sumeet Gadodia

2/ 14.9.11

. Heard learned counsel appearing for the petitioners and learned counsel
appearing for the State.

Learned counsel appearing for the petitioners submits that all the four
petitioners have been allotted different Flats having nos.188/2-4, 189/2-2, 189/2-4 and
189/2-3 by the Jharkhand State Housing Board. Contiguous to each houses a piece of
land lies which in terms of the regulation of the Housing Board can be declared to be a
‘cut piece’ land and according to regulation, priority should be given to these petitioners
in the matter relating to settlement of cut piece land as the petitioners are having
houses contiguous to it but the Housing Board is going to settle the land through lottery
to different persons without giving any offer to the petitioners, hence, the petitioners
have moved to this Court.

As against this, learned counsel appearing for the Housing Board submits
that the land which is being said to be a cut piece land is not, in fact, cut piece land
and, therefore, Housing Board has proceeded to allot the land through lottery.

The aforesaid statement has been made without there being any counter
affidavit and therefore, let a counter affidavit be filed by the Housing Board within one
week.

Let this matter be listed after one week.+
Any settlement made to a person of the aforesaid land would be subject
to result of this writ application.

( R.R. Prasad, J.)
ND/