IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1201 of 2011
KHAGIA DEVI W/O- LATE MADHU MISTRI R/O- VILLAGE
NAGDIH SITHAURA, P.S.- RAJGIR, DISTRICT- NALANDA.
Versus
1. THE STATE OF BIHAR THROUGH THE DISTRICT MAGISTRATE
NALANDA AT BIHARSHARIF.
2. THE SUB-DIVISIONAL OFFICER, RAJGIR, NALANDA.
3. THE DISTRICT LAND ACQUISITION OFFICER, NALANDA AT
BIHARSHARIF.
4. THE CIRCLE OFFICER, RAJGIR BLOCK, NALANDA.
-----------
3 19.04.2011 Heard both sides.
Paragraph No. 1 of the application reads as
under:-
“1. That this is an application for issuance of
appropriate writ/s, order/s, direction/s
commanding the Respondent to allot a new
constructed house to the petitioner against
the land and residential house which has
been acquired for the construction of
ordinance factory at Rajgir Nalanda.”
It is admitted position that the land was/were
acquired in the year 2000-01 for which Award was prepared
and paid to the Raiyats concerned in the year 2003. Almost
eight (08) years thereafter, the present application has been
filed with the aforesaid prayer.
Considering the pleadings made in this
application, this Court is not convinced that a case for
invocation of its discretionary and extraordinary writ
jurisdiction is made out.
However, it will be open to the petitioner to
approach the authority for ventilation of his grievance. If any
2
such application is filed, the same shall be considered and
disposed of in accordance with law.
The application stands disposed of.
( Kishore K. Mandal, J)
pkj