IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.329 of 2011
Aditya Naryan Dubey son of late Bishwambhar Dubey,
resident of village and Post office Ramgarh, Via-
Chainpur, P.S. Siwan, Distt. Siwan (Bihar)
.... Appellant/ Petitioner
VERSUS
1. The State of Bihar through the Commissioner- cum-
Secretary, Revenue and Land Reforms Department,
Bihar, Patna
2. The Collector, Patna
3. The Land Acquisition Officer, Patna
4. The DCLR, Patna Collectorate, Patna
5. The Circle Officer, Patna Sadar
6. The Divisional Railway Manager, East Central
Railways Danapur, Division, Danapur, Distt. Patna
... Respondents/ Respondents
--------
5 7.7.2011 Heard the parties.
It may be true that petitioner did not know
that 1.8 acres of land belonging to his great grandfather
was acquired for the Railways in the year 1952 but his
action in challenging the legality of an acquisition
made in the year 1952 through a writ petition filed in
the year 2008 on the ground that paper publication may
not have been done properly is too much a belated
challenge and the Writ Court rightly dismissed the writ
petition. It is admitted that the Railways have utilized
the land by making constructions as per their need.
-2-
We are not persuaded to interfere in the
matter. The appeal is dismissed.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J. )
sk