6
In the High Court of Jharkhand at Ranchi
W.P.(C) No.4142 of 2003
Kailash Devi ...........................................Petitioner
VERSUS
State of Jharkhand and others........... Respondents
CORAM: HON'BLE MR.JUSTICE R.R.PRASAD
For the Petitioner :Mr.Awnish Shankar
For the State : Mr. R.A.Gupta
For the Respondent no.5:Mr.V.K.Prasad
4 / 20.4.11
Learned counsel appearing for the petitioner submits that the
petitioner did purchase a piece of land measuring 1 decimal which was never
agricultural land, rather it was a homestead land, still an application was filed by the
respondent no.5 under Section 16(3) of the Bihar Land Reforms (Fixation of Ceiling
Area and Acquisition of Surplus Land) Act, 1961 claiming himself to be an adjoining
raiyat before the Land Reform Deputy Commissioner, Hazaribagh. That application
was allowed and therefore, the petitioner had to prefer an appeal before the
Additional Collector, Hazaribagh who did find that the land in dispute is not an
agricultural land, still the appeal was dismissed.
Being aggrieved with that order, a revision was preferred before the Member,
Board of Revenue which was also dismissed by holding that the application is barred
by time and at the same time it was held that the application is not maintainable on
account of non-joinder of the necessary party and hence, this writ application has
been filed wherein by filing supplementary affidavit, certain documents have been
brought on record showing that the land which was claimed by the petitioner to be
adjoining land to the land in question is never agricultural land, rather it is
homestead land and on account of that also, the application for pre-emption was
never maintainable.
The said supplementary affidavit have recently been filed, copy of which
never seems to have served upon the counsel appearing for the respondent no.5.
Hence, let a copy of the supplementary affidavit be served upon the counsel
appearing for the respondent no.5 so that reply to that, if any, may be filed within
three weeks.
Let this matter be listed after three weeks.
ND/ (R.R.Prasad, J.)