High Court Patna High Court - Orders

Kamleshwari Manjhi vs The State Of Bihar & Ors on 27 June, 2011

Patna High Court – Orders
Kamleshwari Manjhi vs The State Of Bihar & Ors on 27 June, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No 8246 of 2011
                          KAMLESHWARI MANJHI
                                 Versus
                        THE STATE OF BIHAR & ORS
                                -----------

3 27.06.2011 This writ petition was filed on 06.05.2011 and on

11.05.2011, it was adjourned to enable State Counsel to take instructions

and file counter affidavit. State Counsel has neither received instructions

nor filed counter affidavit. A supplementary affidavit has been filed by

the petitioner clearly stating that the lands which are being treated as

sairat for which settlement notices have been issued, as contained in

Anexure-3, are the lands in relation to which petitioner had filed a suit for

declaration of title and confirmation of possession as against the State of

Bihar in which petitioner has succeeded. The lands are raiyati lands of the

petitioner and cannot be settled by the State of Bihar treating it to be a

sairat from prior to the date of vesting. Petitioner runs a vegetable market

thereon which was started in 1990s.

In view of the aforesaid fact and in view of the fact that the

counter affidavit has not been filed and no instructions received, till

further orders, the settlement of Bhangti Hat, as notified by the Circle

Officer, Goadih on 05.04.2011, as contained in Annexure-3, shall remain

stayed.

Put up For Admission on 25th of July, 2011.

    M.E.H./                                  (Navaniti Prasad Singh)