IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 1595 of 2010
Etwa Oraon ...... Petitioner
Versus
The State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : Mr. Rahul Kumar Das, Advocate
For the RespondentState : Mr. D.K. Dubey, G.P.I
th
05/Dated: 28 July, 2011
1.
Mr. Rahul Kumar Das, learned counsel appearing for the petitioner, has
argued out the case, at length and submitted that the petitioner had purchased
the property in the name of his two sons, namely, Joseph Lakra and Thomas
Lakra by virtue of registered sale deed dated 28th September, 1991.
Consideration has been moved by the petitioner to the predecessor, in title.
Moreover, in the revenue entries also, name of purchaser of the property has
been incorporated, which is reflected in Annexure3 to the memo of the
petition and, therefore, if the State Government has acquired the land of the
petitioner, the amount ought to be paid to the owner or not to someone else.
2. Learned counsel for the respondentState is seeking time to get instruction.
3. Time, as prayed for, is granted.
4. Fresh notice upon respondent no. 5 to be served through head of the Nagari
Police Station, DistrictRanchi. Direct service of fresh notice to the head of
Nagari Police Station, thereafter, notice of this Court will be served upon
respondent no. 5 by the head of the Nagari Police Station and, thereafter, the
paper will be returned to this Court, on or before the next date of hearing.
5. The matter is adjourned to be listed on 18th August, 2011.
(D.N. Patel, J.)
Ajay/