High Court Patna High Court - Orders

Anjay Kumar vs The State Of Bihar &Amp; Ors on 11 April, 2011

Patna High Court – Orders
Anjay Kumar vs The State Of Bihar &Amp; Ors on 11 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.6997 of 2006
                   ANJAY KUMAR, S/O- SRI JAWAHAR LAL CHAUDHARY,
RESIDENT OF VILLAGE AND P.O. TURKI, KHARARU, WEST P.S. MEENAPUR, DISTT-
MUZAFFARPUR :----PETITIONER.
                                            Versus
                1. THE STATE OF BIHAR
                2. THE DISTRICT MAGISTRATE, MUZAFFARPUR.
                3. THE DEPUTY DEVELOPMENT COMMISSIONER,
                   MUZAFFARPUR.
                4. THE SUB DIVISIONAL OFFICER, MEENAPUR, MUZAFFARPUR.
                5. THE BLOCK DEVELOPMENT OFFICER, MEENAPUR,
                   MUZAFFARPUR.
                6. THE CIRCLE OFFICER, MEENAPUR, MUZAFFARPUR.
                7. THE MUKHIYA TURKI KHARARU GRAM PANCHAYAT
                   MEENAPUR BLOCK, MUZAFFARPUR :---RESPONDENTS.
                                                       -----------

2. 11.04.2011. Heard learned counsel for the petitioner and the

State.

2. Petitioner is the raiyat of Plot No. 4615

measuring an area of 21 decimals in Village- Turki Khararu

within Minapur Block of Muzaffarpur, West Sub-Division.

He has filed this writ application asserting that portion of

the aforesaid land has been encroached by the

Administration so as to maintain the width of the road

bearing Plot No. 4638 as portion of the said road to the

extent of five links has been encroached by the raiyat of

Plot No. 4645. In this connection it is further pointed out

that lands to the extent of 30 links has been encroached in

Plot No. 4615 by filling soil over the same with the aid and

assistance of Mukhiya and his men in collusion with the

local administration. Petitioner has highlighted the

aforesaid encroachment made over his land by the

authorities under representation dated 15.05.2006 which

is addressed to the District Magistrate, Deputy

Development Commissioner, Muzaffarpur and Block
2

Development Officer, Minapur in the district of

Muzaffarpur.

3. It is submitted on behalf of the petitioner that

aforesaid representation has remained pending even during

the pendency of the writ petition for over four years.

4. Having heard counsel for the petitioner and the

State, I direct the petitioner to serve a copy of the

representation dated 15.05.2006, Annexures-2,2/A and

2/B to the Circle Officer, Minapur who should proceed to

measure the road over Plot No. 4638 as also the

encroachment made over the same by the adjoining raiyat

and having measured the road to clear the same to the

extent width of the road is provided in the village map. Any

encroachment made over the road by the raiyat of Plot No.

4645 or any of the adjoining plot holder including Plot No.

4615 should also be cleared so as to maintain the width of

the road laid over Plot No. 4638 by providing the width as

indicated in the village map throughout. Necessary

compliance of this order be made by the Circle Officer, as

early as possible, in any case within a period of two months

from the date of receipt of the representation dated

15/16.05.2006 along with a copy of this order.

5. The writ petition is, accordingly, disposed of.

( V.N.Sinha, J.)
P.K.P.