High Court Patna High Court - Orders

Thakur Jai Singh &Amp; Anr vs The State Of Bihar &Amp; Ors on 14 July, 2008

Patna High Court – Orders
Thakur Jai Singh &Amp; Anr vs The State Of Bihar &Amp; Ors on 14 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No 467 of 2008
                           THAKUR JAI SINGH & ANR
                                   Versus
                          THE STATE OF BIHAR & ORS
                                  -----------

2 14.07.2008 The petitioners state that an agriculture land ceiling

proceeding was initiated against late Girja Nandan Singh and another

against the ancestor of the petitioners. Late Girja Nandan singh, in his

return, allegedly showed certain lands and stated in respect of those

lands that they belong to the ancestor of the petitioners, thus, disowning

any right therein. Petitioners simultaneously claimed those lands as part

of their land as the dispute between the two families were ultimately

resolved by this Court holding that those lands belong to the petitioners.

In the ceiling proceeding, as against the petitioners, no surplus land was

found which included those lands. But in the proceedings against Girja

Nandan Singh though he had showed those lands not to be his, those

lands declared surplus. Petitioner, on coming to know of this, filed an

application under Section 45B of the Bihar Land Reforms (Fixation of

Ceiling Area and Acquisition of Surplus Land) Act before the Collector

in 1992. While the proceedings were pending, Section 45B was

amended and the jurisdiction of the Collector was taken away and

invested on the State Government. Collector has recently taken up the

proceedings and ultimately dismissed the application on the ground that

in view of the amendment, he had no jurisdiction left in the matter. He

further held that the application of the petitioners did not give full

particulars. Petitioners state that the said application, which was filed
2
much later, was only for expeditious hearing of the matter. The

Collector did not look into the original application which had all

particulars hidden.

In my view, the matter is simple. If lands of petitioners were

held to be within ceiling area which lands included the lands in dispute

then merely because they were declared ceiling surplus in another

proceeding would not enable the Collector to issue parcha and/or to

distribute the land because the same land cannot be subject matter of

two different proceedings.

Let State Counsel take detailed instructions in the matter and

file a comprehensive counter affidavit so that the case may be disposed

of at the stage of admission itself.

In the meantime time, no further parchas would be issued in

respect of petitioners’ land nor petitioners’ possession would be

disturbed. In any view of the matter, petitioners should bring on record

both the orders of the original authority in respect of this ceiling

proceedings and in respect of proceedings as against late Girja Nandan

Singh.

Supplementary affidavit has been filed by the petitioners. Let

it be kept on record.

Put up “For Admission” after four weeks.

Let a copy of this order be given to the learned counsel for the

State.

M.E.H./                                                  (Navaniti Prasad Singh)