High Court Jharkhand High Court

Lal Yashwant Nath Shahdeo & An vs State Of Jharkhand & Ors on 18 October, 2011

Jharkhand High Court
Lal Yashwant Nath Shahdeo & An vs State Of Jharkhand & Ors on 18 October, 2011
                         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                    W. P (C) No. 2166 of 2011
           Lal Yashwant Nath Shahdeo & Another                  ..... Petitioners
                                              Versus
           The State of Jharkhand & Others                      ..... Respondents
                                           -----
                    CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                           -----
           For the Petitioners                - Mr. Rohit Roy
           For the Respondents               - Mr. J.C to G.A
                                           -----

3/18.10.2011

The grievance of the petitioners is that though they had applied for mutation in

respect of several plots acquired by them by virtue of a will for which letter of

administration has been granted by the Court of competent jurisdiction, the Circle

Officer, Ratu, Ranchi while allowing mutation in respect of some of the lands, has kept

mutation of some other lands in abeyance without assigning any cogent reason. It has

been submitted that the matter is pending since 2008 and no order has been passed on

their application for mutation in respect of some of the lands till date.

Learned J.C to G.A appearing on behalf of the respondents submitted that if the

petitioners’ application for mutation is pending or if they file fresh application, the same

shall be considered and appropriate order shall be passed in accordance with law

without further delay.

Considering the said submissions, this writ petition is disposed of directing the

Circle Officer, Ratu, Ranchi to consider the petitioners’ application for mutation and pass

appropriate order in accordance with law within three months from the date of receipt /

production of a copy of this order.

     S.K                                                            (NARENDRA NATH TIWARI, J)