High Court Jharkhand High Court

Kalyani Devi vs State Of Jharkhand & Ors on 18 October, 2011

Jharkhand High Court
Kalyani Devi vs State Of Jharkhand & Ors on 18 October, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               W.P. (C) No. 4694 of 2011.
                  Kalyani Devi   ...    ...   ...   ...   ... ...        ...    Petitioner

                                                Versus

                  1. The State of Jharkhand
                  2. The Deputy Commissioner, Ranchi.
                  3. The Land Reforms Deputy Collector,
                     Ranchi.
                  4. The Circle Officer, Ranchi ... ...      ...   ...   ...    Respondents.

                                          ---
                  CORAM:      HON'BLE MRS. JUSTICE POONAM SRIVASTAV
                                          ---
                  For the Petitioner          : Mr. Sunil Kumar, Advocate.
                  For the State of Jharkhand  : Mr. V.K. Prasad, J.C. to A.G.
                                          ---

03. 18.10.2011

. Heard learned counsel for the petitioner as well as the State
counsel.

The prayer is for issuance of a direction to the respondents for
taking steps to mutate the name of the petitioner who has purchased
the land pertaining to Khata No. 383, Plot No. 304, Sub Plot No.
304/07/5411.

The submission is that one Muslim Ansari had moved for mutation
of same Khata No. 383 and mutation was not accepted, which led to
institution of W.P. (C) No. 1119 of 2006 and it was allowed by this Court
on 9th August, 2006. The order passed by this Court was confirmed by
the Apex Court.

The claim of the petitioner is that she had also sought mutation for
Plot No. 304 of the same Khata. The controversy regarding mutation of
the land of the same Khata which has been upheld upto the Apex Court,
the same relief being sought in this writ petition.

In that view of the matter, the petitioner is directed to move a
representation before the concerned Circle Officer, Ranchi annexing the
order of this Court as well as the Apex Court’s order and also bring it to
the notice of the order dated 9th August, 2006 passed in W.P. (C) No.
1119 of 2006 to substantiate her claim and the Circle Officer shall
examine the matter and pass appropriate order so that there remains no
further controversy. If such representation is preferred by the petitioner
within three weeks from today, the same shall be disposed of within four
weeks thereafter.

Accordingly, this writ petition is finally disposed in the aforesaid
terms.

(Poonam Srivastav, J)

AKS.Cp.2.