High Court Jharkhand High Court

Purendu Narayan Chatterjee vs State Of Jharkhand & Ors on 6 July, 2009

Jharkhand High Court
Purendu Narayan Chatterjee vs State Of Jharkhand & Ors on 6 July, 2009
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P.(C) No.3323 of 2007
            Purendu Narayan Chaterjee.                 .......... Petitioner.
                                     -Versus-
            The State of Jharkhand & Ors.              .......... Respondents.
                                       ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                       ------
            For the Petitioner          :       Mr. A. K. Choudhary, Advocate.
            For the State               :       Mr. L. K. Lal, S.C. (L&C).
                                       ------
4/06.07.2009

: The petitioner, in this writ petition, has prayed for a direction on
the respondents to grant no objection certificate, which is required
for the purpose of transferring Mokarari Bakasat piece of Basauri
land, appertaining to J.B. No.36, Plot no.115, measuring an area of
3.44 acres of Mouza Karnibad no.584.

It has been stated that the petitioner intends to transfer the
said land to the purchaser and for that purpose applied for no
objection certificate as far back as on 7 th April, 2006 before the Circle
Officer, Deoghar. He also annexed all the requisite documents, but till
date no order has been passed by the Circle Officer. It has been
submitted that there is no just reason for the delay in issuing no
objection certificate with respect to Mokarari Bakasat piece of
Basauri land. It has been submitted that the petitioner is in the urgent
need of money and that he will be put to suffer irreparable loss and
injury, if no objection certificate is not granted by the respondents
within a reasonable time.

Learned S.C. (Mines) appearing on behalf of the respondents
submitted that the matter is pending for enquiry and the same is
almost now completed and the final order shall be passed within a
period of one month.

In view of the said submissions made by learned counsel for
the parties, this writ petition is disposed of, directing the Circle Officer,
Deoghar to dispose of the petitioner’s application for grant of no
objection certificate as mentioned above within a period of one
month from the date of receipt/production of a copy of this order.

Let a copy of this order be given to learned S.C. (L & C).

(Narendra Nath Tiwari, J.)

Sanjay/