High Court Jharkhand High Court

Kanti Mahanty Rohini vs State Of Jharkhand on 26 April, 2011

Jharkhand High Court
Kanti Mahanty Rohini vs State Of Jharkhand on 26 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 853 of 2011
                                     ...
           Kanti Mahanty Rohini                    ...     ... Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...       ... Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. D.K. Karmakar, Advocate.
           For the State             : ­ Mr. P.K. Sahay, APP.
                                     ...                         
02/26.04.2011

Anticipatory bail application filed by Kanti Mahanty Rohini, in 
connection with Chandil P.S. Case No. 120 of 2010 corresponding to 
G.R.   No.   789   of   2010   pending   in   the   court   of   Chief   Judicial 
Magistrate,   Seraikella,   is   moved   by   Sri   D.K.   Karmakar,   learned 
counsel  for   the   petitioner   and  opposed  by  Sri  P.K.  Sahay,   learned 
Additional P.P. for the State.

It is alleged that the land, details of which given in the first 
information   report,   has   already   been   acquired   by   the   State 
Government   for   the   purpose   of   Subarnrekha  Multipurpose   Project, 
but the petitioner who happens to be heir of original Raiyat conceal 
this   fact   from   subsequent   purchaser   Rahat   Sayeed   and   sold   those 
lands by executing a sale deed dated 18.06.2007. 

It   is   submitted   by   Sri   Karmakar,   learned   counsel   for   the 
petitioner that the compensation amount has not been paid to the 
petitioner   or   her   ancestors   within   two   years   from   the   date   of 
declaration. Therefore, as per Section 11 (A) of the Land Acquisition 
Act, the acquisition made by the State Government lapsed.

Sri   P.K.   Sahay,   appearing   for   the   State   submits   that   as   per 
Section 11 (A) of the Land Acquisition Act, it is mandatory for the 
State Government to make award within two years from the date of 
declaration. He further submits that award has already been made 
fixing   compensation   of   Rs.   49,497.15,   but   neither   ancestors   of 
petitioner nor petitioner taken that amount, because of that the same 
has   been   deposited   in   the   Treasury.   Accordingly,   he   submits   that 
Section   11   (A)   has   no   application   in   this   case.   Since   the   land   in 
question   has   already   been   acquired   by   the   State   Government, 
therefore, petitioner has no right to sell it to some other persons that 
too without disclosing the aforesaid fact. Thus, prima facie, offence is 
made out against the petitioner. 

Considering   aforesaid   facts   and   circumstances,  I   am   not 
inclined to enlarge the petitioner on anticipatory bail. Accordingly, 
the anticipatory bail application is rejected.

 

    (Prashant Kumar, J.)
sunil/