High Court Patna High Court - Orders

Asharfi Kuar &Amp; Anr vs The State Of Bihar &Amp; Ors on 13 September, 2010

Patna High Court – Orders
Asharfi Kuar &Amp; Anr vs The State Of Bihar &Amp; Ors on 13 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.3532 of 2004
   1. ASHARFI KUAR , WIFE OF LATE RAMADHAR SINGH
   2. RAJ KUMAR SINGH, SON OF LATE RAMADHAR SINGH
   BOTH RESIDENT OF VILLAGE ATRAWANA, P.S. ITARHI, DISTRICT BUXAR.
                                                  ------ PETITIONER
                                  Versus
1. THE STATE OF BIHAR THROUGH COLLECTOR, BUXAR AT BUXAR
2. THE ADDITIONAL DISTRICT MAGISTRATE, LAND REFORMS, BUXAR
3. THE DEPUTY COLLECTOR LAND REFORMS, BUXAR, DISTRICT BUXAR
                                                   ------- RESPONDENTS

For the petitioners :- Mr. Ram Suresh Roy, Sr. Adv.
                       Mr. Abhay Kumar Roy, Adv.
For the State       :- Ms. Kumari Amrita, S.C. I (C)
                       Mr. Mritunjay Kumar, A.C to S.C. I (C)
                                            -----------

5 13.9.2010 The petitioners are aggrieved by the

order of the Member, Board of Revenue dated

17.9.2003 by which the Member, Board of

Revenue has directed that there should be a

fresh enquiry with respect to the

classification of the petitioners’ lands.

The matter was reopened under Section 45B of

the Bihar Land Ceiling Act. Several points

have been raised by the petitioners, but the

main point which has been argued in this

case is that the lands in question would not

come within class II category of lands

rather they would come under class III

category of lands by virtue of the

provisions of Section 4 of the Bihar Land

Ceiling Act.

2

Learned counsel for the petitioners

submits that he fears that the finding of

the Collector, Buxar holding that the lands

of the petitioners fall within the Sone

Command Area would prejudice his case and

would influence the enquiry, inasmuch it has

been stated by the Collector that lands

which fall within the Sone Command Area are

fertile lands and would come within the

category of class II lands. I may clarify

this aspect of the matter by referring to

the earlier enquiry report which is

contained in Annexure-4 dated 19.2.1999.

According to the earlier enquiry report, it

appears that the village where the lands are

situated fall at the tail end of the Sone

Command Area and in fact do not have

irrigation facilities. It is also apparent

from the enquiry report that the tube well

has been installed on the petitioners’

lands. The dispute lies in the fact that

the petitioners’ claim that the tube well

was installed in 1974 whereas the enquiry

report states that the tube well was

installed in the year 1968-69. The said

finding in the enquiry report is ex-parte
3

finding based on the statements given by

villagers. The name of the villagers who

have made statements before the enquiry

officer has not been recorded in the enquiry

report. This Court finds that such a

finding cannot be relied upon as it does not

even note down the name of the persons who

have been examined by the enquiry officer,

leave alone the requirement of recording

their statement in the presence of the

petitioners.

Therefore, this Court confirms the

operative part of the order of the Member,

Board of Revenue and directs that the

petitioners should be given notice of the

enquiry and specific statement should be

recorded with respect to whether the tube

well was installed before the cut off date

i.e. 9.9.1970 or after the cut off date, as

this would be a relevant factor for deciding

the classification of the lands.

This writ application is disposed of

with the aforesaid directions.

Sanjay                                         ( Sheema Ali Khan, J.)