High Court Patna High Court - Orders

Paras Nath Singh vs The State Of Bihar & Ors on 21 June, 2011

Patna High Court – Orders
Paras Nath Singh vs The State Of Bihar & Ors on 21 June, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.9433 of 2011
                             PARAS NATH SINGH
                                   Versus
                         THE STATE OF BIHAR & ORS
                                  -----------

02 21.06.2011 Learned counsel for the petitioner submits from the

documents as appended in the writ petition that undisputedly petitioner

was in possession of the land which had been acquired without

compensation. Petitioner had earlier come to this Court and this Court

remanded the matter to the Land Acquisition Officer, Patna who had

rejected the claim of the petitioner by the impugned order, as

contained in Anneuxre-1.

From perusal of the records, it appears that when the

land acquisition proceedings were initiated no notice was issued to the

petitioner. If as per Government records petitioner has no right why

notices were issued in the name of ancestors of the petitioner. The

only basis of the rejection of petitioner’s claim is that the land is

recorded in the revision survey as Gairmazarua Aam, as such, no

compensation should be paid.

Learned counsel for the State would seek instructions

and file a comprehensive counter affidavit within four weeks.

List this case under the heading “For Admission” on

25th July, 2011.

     Trivedi/                            (Navaniti Prasad Singh, J.)