High Court Patna High Court - Orders

Jyotindra Narayan Singh vs The State Of Bihar & Ors on 4 November, 2011

Patna High Court – Orders
Jyotindra Narayan Singh vs The State Of Bihar & Ors on 4 November, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.4849 of 2008
                            Jyotindra Narayan Singh
                                     Versus
                            The State Of Bihar & Ors
                                    -----------

7 4.11.2011 Counsel for the petitioner is permitted to add the Secretary

of the Rural Works Department as respondent no. 7 in this writ

application.

The petitioner has complained in this case that without

taking his consent the Rural Engineering Department has utilized his

raiyati lands for construction of the village road.

This Court by order dated 29.7.2011 directed the District

Magistrate, Bhagalpur to get an enquiry held and to file a counter

affidavit specifying the area of the land of the petitioner which was

utilized for construction of the village road under the ‘Chief Minister

Gram Sadak Yojana’. The enquiry report has been filed in this Court

which is Annexure-A to the affidavit filed on behalf of the respondent

nos. 2 and 6 on 16.9.2011. The report indicates that 750 Square Feet

of the petitioner’s land appertaining to Plot No. 476 has been utilized

for the village road. This Court thereafter directed that the petitioner

should be paid compensation for utilization of the said land. The

District Magistrate, Bhagalpur also ordered that compensation should

be paid at the market rate to the petitioner. The Executive Engineer of

the Rural Engineering Department posted at Bhagalpur is present in

court personally. A supplementary counter affidavit has been filed in

which it has been stated that steps are being taken to pay the

compensation to the petitioner for the land utilized for construction of
2

the village road. Letters have been written to the nodal officer of the

‘Chief Minister Gram Sadak Yojana as well as the Land Acquisition

Officer. The Registrar of Bhagalpur has also been directed to supply

the market value of the land of the said area. Till today none of the

officers have responded to the letters addressed to them vide

Annexures V, W and X to the supplementary affidavit filed on behalf

of the respondent no. 4. Vide Annexure-X information was sent to the

Secretary, Rural Works Department regarding the aforesaid facts.

I, thus, direct that the Secretary, Rural Works Department

should look into the matter personally and expedite the payment to the

petitioner. The Executive Engineer, Bhagalpur who is present in

Court will supply him with a copy of this order and assist him

whatever is required to be done.

List this case after one month under the same heading.

Sanjay                                             (Sheema Ali Khan, J.)