High Court Jharkhand High Court

Arvind Prasad Singh vs State Of Jharkhand & Ors on 20 September, 2011

Jharkhand High Court
Arvind Prasad Singh vs State Of Jharkhand & Ors on 20 September, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI
               W.P. (C) No. 2691 of 2011

      Arvind Prasad Singh                               ...     ...     Petitioner
                            Versus
      The State of Jharkhand and others            ...   ... Respondents
                            -----
      CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                            -----
      For the Petitioner    : Mr. Bindhyachal Singh, Advocate
      For the Respondents : G.A.
      For the BIADA         : Mr. Krishna Shankar, Advocate
                            -----

2/20.09.2011

Heard the parties.

Learned counsel appearing for the petitioner submits

that Bokaro Industrial Area Development Authority, Bokaro

(B.I.A.D.A.) had settled 14 acres and 16 acres of land vide registered

lease dated 26.4.1986 and 23.8.1988 respectively in favour of the

Association of Entrepreneurs. In course of time, the Association sub-

leased some part of the aforesaid land bearing Plot No. 42A situated

at Ukrid, Sector-12, Bokaro, measuring an area of 4353 sq. ft. (74′ x

58’10”) i.e. 0.10 acres of Khata No. 94 to the petitioner vide a deed

dated 16th June, 2008, but the petitioner could not take possession of

that piece of land for the reason that land has been encroached by

some unauthorized persons. In that situation, the petitioner did file

representations before the Managing Director, B.I.A.D.A.-respondent

no. 4 as also before the Deputy Commissioner, Bokaro-respondent no.

5 who is presently also holding the post of Managing Director, but

none of the Authorities did do anything in the matter relating to

removal of encroachment and as such, the petitioner has to move to

this Court for redressal of his grievance.

There has been no dispute that the land, in question,

was settled in favour of the petitioner by the Association of

Entrepreneurs, in whose favour land had been leased out by the

B.I.A.D.A. As soon as the land was transferred in the name of the

petitioner, he started making payment of rent to the B.I.A.D.A. In spite

of that, the petitioner could not take possession of that land for the
reason that the said land had been encroached by some unauthorized

occupants and hence, representation was made both before the

Managing Director, B.I.A.D.A. as also before the Deputy

Commissioner, Bokaro, but nothing has been done in this respect.

In the facts and circumstances of the case, this writ

application is disposed of directing the petitioner to file a fresh

representation in this respect before the Deputy Commissioner,

Bokaro (respondent no. 5), who is presently holding the post of

Managing Director, B.I.A.D.A., along with a copy of this order, within

three weeks from today. On receiving such representation, the

respondent no. 5 will act upon so that the land be made

encroachment free, if there has been illegal encroachment, after

ensuring that the occupant does not have any right to occupy that

land, within a period of two months thereafter.

(R.R. Prasad, J.)

AKT