IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17554 of 2011
Basudeo Das Mahant @ Basudeo Das of Ram Janki Temple, S/o late Ram
Laxman Das, resident of Village - Chilhos, P.S. Sandesh , Distt. Bhojpur
Versus
1. The State Of Bihar Through The Principal Secretary, Road Construction
Department, Bihar, Patna .
2. The Dist. Magistrate Bhojpur At Arrah
3. The Engineer in Chief, Bihar, Patna
4. The Chief Engineer, Road Construction Deptt. Patna Division, Patna
5. The Superintending Engineer, Road Construction Deptt. Bhojpur At Arrah
6. The Executive Engineer, Road Construction Deptt. Bhojpur At Arrah
7. The Assistant Engineer, Road Construction Department,Bhojpur At Arrah
----------------------------------
02/ 04.11.2011 In the instant writ application, the grievance of the
petitioner is that the respondents have marked the temple for its
demolition on assumption that it has been constructed on public
land.
The petitioner submits that the temple stands on
khesra No. 3194, 3195 and 3197 measuring 13 decimals, which
belongs to the temple itself. The petitioner further submits that
the villagers donated 6 acres and 8 decimals land in the name of
temple, which was constructed way back in the year, 1995. The
petitioner asserts that temple has not been constructed on public
land. In support of his submission, the petitioner has referred to
certain agreements and rent receipts.
Counsel for the State submits that petitioner should
have made representation before the authority concerned instead
of moving this Court.
After hearing the counsel for the petitioner and the
State, I am of the view that the petitioner should file a detailed
2
representation before District Magistrate, Bhojpur at Ara, who
will ascertain the facts whether the temple stands on the land
donated by the villagers or whether it has been constructed on
public land. The petitioner must file his representation before
District Magistrate, Bhojpur at Ara within three weeks from
today, thereafter, the learned District Magistrate has the
verification done within further six weeks.
Status quo as of today would be maintained, till the
verification is completed.
This application stands disposed of.
(Samarendra Pratap Singh, J.)
DKS/