High Court Jharkhand High Court

Etwa Oraon vs State Of Jharkhand & Ors. on 28 July, 2011

Jharkhand High Court
Etwa Oraon vs State Of Jharkhand & Ors. on 28 July, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                                    W.P. (C) No. 1595 of 2010 
        Etwa Oraon                                                     ...... Petitioner 
                                          Versus 
         The State of Jharkhand & ors.                               ......   Respondents  
                                                 ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D. N. PATEL  
                                       ­­­­­­­­­
         For the Petitioner                :  Mr. Rahul Kumar Das, Advocate
         For the Respondent­State   :     Mr. D.K. Dubey, G.P.­I
                                       ­­­­­­­­­
                        th
         05/Dated: 28    July, 2011
                                         

        1.

  Mr.   Rahul   Kumar   Das,   learned   counsel   appearing   for   the   petitioner,   has 
argued out the case, at length and submitted that the petitioner had purchased 
the property in the name of his two sons, namely, Joseph Lakra and Thomas 
Lakra   by   virtue   of   registered   sale   deed   dated   28th  September,   1991. 
Consideration has been moved by the petitioner to the predecessor, in title. 
Moreover, in the revenue entries also, name of purchaser of the property has 
been   incorporated,   which   is   reflected   in   Annexure­3   to   the   memo   of   the 
petition and, therefore, if the State Government has acquired the land of the 
petitioner, the amount ought to be paid to the owner or not to someone else.

2.  Learned counsel for the respondent­State is seeking time to get instruction.

3.  Time, as prayed for, is granted.

4.  Fresh notice upon respondent no. 5 to be served through head of the Nagari 
Police   Station,   District­Ranchi.   Direct   service   of   fresh   notice   to   the   head   of 
Nagari   Police   Station,   thereafter,   notice   of   this   Court   will   be   served   upon 
respondent no. 5 by the head of the Nagari Police Station and, thereafter, the 
paper will be returned to this Court, on or before the next date of hearing. 

5.  The matter is adjourned to be listed on 18th August, 2011.

      

                               (D.N. Patel, J.) 
Ajay/