High Court Patna High Court - Orders

Anuradha Mehta @ Anuradha Mund vs The State Of Bihar & Ors on 28 June, 2011

Patna High Court – Orders
Anuradha Mehta @ Anuradha Mund vs The State Of Bihar & Ors on 28 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.18798 of 2010
                1. Anuradha Mehta @ Anuradha Mundkur W/O Sri Valmik
                   Mundkur R/O Mehta Compound Jail Road, P.S.- Town,
                   Distt.- Muzaffarpur Resident At 36/201, Heritage City, M.G.
                   Road, Gurgaon, Haryana
                                       Versus
                1. The State Of Bihar Through The Chief Secretary, Govt. Of
                   Bihar, Patna
                2. The Deputy Collector, Land Reforms (East), Muzaffarpur
                3. The Circle Officer, Musahari, Muzaffarpur
                4. Prasanjit Mehta S/O Late Pashupati Nath Mehta R/O
                   Mohalla- Chandwara Jail Road, P.S.- Town, Distt.-
                   Muzaffarpur
                                    -----------

For the Petitioner : M/s Tejpal Singh Kang,Sandeep Kumar,
Ajit Kumar and Mukesh.

For the respondents: Mr.Shailendra Kumar.

3 28.6.2011 The petitioner states that she is the only child of

late Ravindra Nath Mehta, who was the resident of Mohalla

Chandwara Jail Road in the town and district of Muzaffarpur.

He had possessed some land. Upon death of her father, she

inherited all the properties being the sole heir. She having been

married and was away Delhi and when she returned, she found

that the lands were mutated in the name of respondent no.4,

who happens to be her uncle . Upon enquiry, it was found that

her uncle had moved the Circle Officer, Musahari,

Muzaffarpur and upon wrong documents, got his name

mutated in respect of the land in question in Mutation Case

no. 910 of 2002-03 by order dated 30.6.2002 itself. These

proceedings were without notice to the petitioner, who, as

stated above, was living in Delhi. Upon coming to know of this

, she filed Mutation Appeal before the Deputy Collector Land

Reforms, (East), Muzaffarpur being Mutation Appeal no.
2

101/2008-09, which the learned D.C.L.R. (East),Muzaffaropur

allowed by order dated 15.2.2010 and remitted the matter to

the Circle Officer, Musahari, Muzaffarpur, for fresh

consideration after notice to all the parties.

It is submitted on behalf of the petitioner that once

D.C.L.R. set aside the order dated 30.6.2002, as passed by the

Circle Officer, mutating his name, by addition of respondent

no.4, the result would be that since the matter is finally decided

by the Circle Officer where proceedings were pending, the

petitioner has to be granted rent receipts. I can see no legal

objection to the aforesaid.

Respondent no.4 has appeared .

Having heard the parties, in my view, the order dated

30.6.2002 of the Circle Officer granting mutation in favour of

respondent no.4 having been set aside by the appellate

authority it would be deemed non existent. If that be so, then

rent receipts have to be granted in favour of the person, whose

name is recorded, who may be the father of the petitioner. If

his name be so recorded the Circle Officer or his office cannot

deny rent receipt in the name of recorded tenant merely on the

ground that the application for mutation is pending.

In that view of the mater, I direct the Circle Officer

to grant rent receipts, as questioned by the petitioner, which

would, of course, be only an evidence of payment of rent and

discharge of liability in respect thereof. The mutation matter

must now be decided by the Circle Officer expeditiously after
3

due notice to the petitioner and after hearing the parties

preferably, within a period of three months, subject to

petitioner and other side co-operating.

With the aforesaid observations and directions the

writ petition is disposed of.

Singh                            ( Navaniti Prasad Singh, J.)