High Court Patna High Court - Orders

Rupesh Kumar vs The State Of Bihar &Amp; Ors on 14 December, 2010

Patna High Court – Orders
Rupesh Kumar vs The State Of Bihar &Amp; Ors on 14 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.17105 of 2009
         1. RUPESH KUMAR S/O RAJENDRA PRASAD SINGH, R/O VILL-
         PARGHARI, P.O- BAMDEO, P.S- RAJOUN, DISTT- BANKA
                                Versus
         1. THE STATE OF BIHAR
         2. THE COLLECTOR, BANKA, DISTT- BANKA
         3. THE CIRCLE OFFICER, RAJOUN, P.S- RAJOUN, DISTT- BANKA
         4. NARAYAN SINGH S/O SARAB LAL SINGH R/O VILL- PARGHARI ,
         P.S- RAJOUN, P.O- BAMDEO, DISTT- BANKA
         5. UMESH SINGH S/O SAHDEO SINGH R/O VILL-PARGHARI, P.S-
         RAJOUN, PO- BAMDEO, DISTT- BANKA
         6. JANARDAN SINGH, S/O SANTU SINGH R/O VILL- PARGHARI,
         P.S- RAJOUN, P.O- BAMDEO, DISTT- BANKA
         7. ANIL SINGH S/O SAHDEO SINGH R/O VILL- PARGHARI, P.S-
         RAJOUN, P.O- BAMDEO, DISTT- BANKA
         8. DILIP SINGH S/O SAHDEO SINGH R/O VILL- PARGHARI, P.S-
         RAJOUN, P.O- BAMDEO, DISTT- BANKA
         9. LAKHAN YADAV, S/O KESHO YADAV, R/O VILL- PARGHARI,
         P.S- RAJOUN, P.O- BAMDEO, DISTT- BANKA
                                        -----------

2. 14.12.2010 Heard learned counsel for the petitioner

and the State.

The grievance of the petitioner is that

notwithstanding the report of Anchal Amin dated

5.10.2007 with regard to an encroachment on a

public road by certain person on lands of Khata No.

308, Plot No. 504 having an area of 49 decimals in

village Parghari, Thana No. 600, P.S. Rajoun,

District- Banka, no action was being taken by the

respondent authorities to remove the encroachment.

This Court is disturbed by the manner in

which citizens have to approach the Court seeking a

direction against the State officials for performing of

what are otherwise normal executive duties. If the
2

petitioner had only alleged encroachment and

enquiry was required, matters may have been

different. But if what the petitioner contends is

correct and the Anchal Amin has submitted a report,

surely the report was not meant to be locked up in

the cupboard but was required to be acted upon by

the District administration without waiting for

direction of the Court.

Let the District Magistrate examine issues

and ensure that the majesty of the law is upheld

and, if satisfied direct proceedings under the Land

Encroachment Act before the appropriate authority

and concluded by taking the same to its logical

conclusion within a maximum period of three

months from the date of receipt/production of a copy

of this order before him.

Needless to state that any such proceeding

has to be after hearing all concerned including those

who may be affected by any such order.

The writ application stands disposed.

P. Kumar                                           ( Navin Sinha, J.)