High Court Patna High Court - Orders

Birendra Kumar Singh vs The State Of Bihar & Ors on 20 October, 2011

Patna High Court – Orders
Birendra Kumar Singh vs The State Of Bihar & Ors on 20 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.7910 of 2008
                 ======================================================
                 1. Urmila Singh, wife of Late Birendra Kumar Singh
                 2. Sweta Singh, daughter of Late Birendra Kumar Singh
                 3. Supriti Singh, daughter of Late Birendra Kumar Singh
                 4. Rakesh Kumar Singh, son of Late Birendra Kumar Singh
                    All resident of New Area, Aurangabad, Police Station Aurangabad,
                    District Aurangabad
                                                                    .... ....  Petitioner/s
                                                    Versus
                 1. The State Of Bihar
                 2. The District Magistrate -cum- Collector, Gaya
                 3. The Circle Officer, Town, Gaya
                                                                    .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s        :      Mr. Ashwani Kumar Singh
                                               Mr. Pankaj Kr.Das
                                               Mr. Pankaj Kumar Singh

                 For the Respondent/s :  Mr. (Ga10)
                 ======================================================
                 CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                 ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

3 20-10-2011 I.A. No.5610 of 2011 has been filed for substituting

the sole petitioner Birendra Kumar Singh, who died

on14.12.2010. The heirs of Birendra Kumar Singh are

mentioned at paragraph 2 of the interlocutory application.

I. A. No. 5610 of 2011 is allowed and the Office is

directed to substitute the name of the deceased petitioner by his

heir and legal representative as described in paragraph 2 of the

interlocutory application.

Heard Counsel for the petitioners and the State.
2 Patna High Court CWJC No.7910 of 2008 (3) dt.20-10-2011

2/3

The petitioner is aggrieved by Annexure 1 and 5

passed in a land encroachment proceedings, by which the

original petitioner has been asked to remove the encroachment

on Khesra No. 451 measuring 93 x 56 feet.

Learned Counsel for the petitioners submits that on the

land in question, there is a hotel which has been running for the

past 30 years. It is on the Falgu river.

Counsel for the State, on the basis of the counter

affidavit, has stated that several persons have encroached upon

the said river, which causes great difficulties during the period

when Pind Dan is performed.

Annexure 5 is the final order supposedly passed in the

encroachment proceeding. Virtually, this is a non-speaking order

as it does not take into account the show cause filed on behalf of

the original petitioner which supposedly indicates that the

original petitioner was a bonafide purchaser of the said lands.

While considering the question as to whether the

original petitioner was a bonafide title over the lands in question,

obviously, the State have to consider whether the vendors of the

original petitioner had the title over the lands in question.

All these aspects would be highlighted in the order

passed in Encroachment Case No. 10 of 2007-08.
3 Patna High Court CWJC No.7910 of 2008 (3) dt.20-10-2011

3/3

In the result, Annexures 1 and 5 are quashed and the

matter is remanded back to the Circle Officer, Town, Gaya to

hear the petitioners and pass a speaking order.

The petitioners are directed to produce a copy of this

order before the Circle Officer, Town, Gaya within a period of

one month from the date of receipt of a copy of this order, who

will dispose of the proceedings expeditiously within a period of

three months thereafter.

This writ application is disposed of with the aforesaid

observations and directions.

(Sheema Ali Khan, J)
Prabhakar Anand/-