High Court Jharkhand High Court

Jardine Handersons Ltd. vs State Of Jharkhand & Ors on 14 July, 2009

Jharkhand High Court
Jardine Handersons Ltd. vs State Of Jharkhand & Ors on 14 July, 2009
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(S) NO. 6302 OF 2002
                           ...
     M/s. Jardine Handersons Limited                     ...      ...     Petitioner
                                                        -V e r s u s-
      The State of Jharkhand and others            ...     ...       Respondents .
                            ...

           CORAM: - HON'BLE MR. AMARESHWAR SAHAY.
                                          ...
     For the Petitioner    : Mr. Mukesh Kumar, Advocate.
     For the Respondent    : J.C. to S.C. - I.
                                     .........
4/14.07.2009

Heard.

The prayer of the petitioner in this writ application is for a

direction to the respondents to dispose of the petitioner’s Statement

of Return submitted under Section 6 of the Urban Land (Ceiling and

Regulation) Act, 1976. According to the petitioner, he does not hold

any vacant surplus land and therefore, does not come within the

ambit of Urban Land (Ceiling and Regulation) Act, 1976.

In the counter affidavit, in paragraph-19 thereof, it has been

stated by the respondents that as desired by the Government of

Jharkhand by its letter dated 20th December, 2002, all the relevant

records of all other cases have already been sent to the Government

for consideration and taking a final decision in the matter but the

records of the case of the petitioner has not been sent since the writ

application filed by the petitioner is pending before this Court.

Learned counsel for the petitioner fairly submitted that this writ

petition can be disposed of in view of the stand taken by the

respondents in their counter affidavit.

In this view of the matter, this writ application is being

disposed of by directing the Deputy Commissioner, Dhanbad to remit
the relevant records concerning the petitioner to the Government,

Department of Revenue and Land Reforms for taking final decision in

the matter. It is expected that after receipt of records along with a

copy of this Order, the Department of Revenue and Land Reforms,

Government of Jharkhand shall take its final decision in the matter at

an earliest, preferably within a period of four months from the date of

receipt of the records.

With the aforesaid observations and directions, this writ

application stands disposed of.

(Amareshwar Sahay, J.)

RC/