High Court Patna High Court - Orders

Awadh Kishore Singh vs The State Of Bihar &Amp; Ors on 5 July, 2010

Patna High Court – Orders
Awadh Kishore Singh vs The State Of Bihar &Amp; Ors on 5 July, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC NO.9919 OF 2010
1. AWADH KISHORE SINGH S/O LATE DAWRIKA ROY R/O VILL.- BHAGIPATTI,
P.S. KETYA DISTT.- GOPALGANJ
                               VERSUS
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE, GOPALGANJ
3. CIRCLE OFFICER, KETYA, GOPALGANJ
4. THE BHOODAN COMMITTEE THROUGH ITS CHAIRMAN, PATNA
5. THE MANAGER BHOODAN LAND DISTRIBUTION CAMP KHAJURAHA,
BHORE, DISTT.- GOPALGANJ
                               *********

2 05/07/2010 This application has been filed for cancelling the

jamabandi on the ground that the petitioner was settled the

lands appertaining to Khato No. 280, Khesra No. 519 and 521

by patta issued by the Hathua Raj.

The lands was settled by the Bhoodan Committee

sometime in the year 1970. The petitioner submits that at the

time of settlement, no notice was issued to the petitioner and

as such there is a violation of principles of natural justice.

This Court cannot interfere with the order of

settlement after a period of 40 years. The delay in filing the

writ application is unexplained and as such this Court cannot

pass any order in favour of the petitioner who was sleeping

over his rights.

This writ application is dismissed.

Anand                                                   ( Sheema Ali Khan, J. )