High Court Patna High Court - Orders

Manoj Kumar Chaudhary &Amp; Ors vs Hira Kant Jha &Amp; Ors on 8 July, 2008

Patna High Court – Orders
Manoj Kumar Chaudhary &Amp; Ors vs Hira Kant Jha &Amp; Ors on 8 July, 2008
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      C.R. No.952 of 2008
                  MANOJ KUMAR CHAUDHARY & ORS
                             Versus
                      HIRA KANT JHA & ORS
                          -----------

2 8.7.2008 Heard counsel for the petitioners.

The petitioners are aggrieved by an order

dated 12.3.2008 whereby and whereunder the Court

below has rejected the application filed by the

petitioners as with regard to the maintainability

of the suit on the ground that the same was

clearly barred under Section 16 of Bihar Public

Land Encroachment Act, 1956, hereinafter referred

to as the „Act‟.

Counsel for the petitioners would submit that

as a matter of fact, if the plaint is read along

with its schedule-II it would become clear that

the suit has been filed in respect of a land for

which an order has been passed by the authorities

under the Act declaring the said land to be public

land. He therefore, submits that when an

application with regard to the maintainability of

the suit was raised under the provisions of Order

VII Rule, 11 of the Code of Civil Procedure, the

Court below was duty bound to reject the plaint

and accordingly dismiss the suit.

In the opinion of this Court such submission
-2-

of the counsel for the petitioners is devoid of

any merit, Section 16 of the Act reads as

follows:-

“No suit or other legal proceeding

shall lie in any Court in respect of

any order passed under this Act”.

The aforesaid clear provision under Section

16 of the Act leaves nothing for speculation that

only such civil suits are barred which are

directly or substantially questioning any order of

the authorities passed under the Act. In the

present case, the relief which has been sought by

the plaintiff/opposite party is as follows:-

A) That on the consideration of aforesaid

facts and circumstances a decree for

declaration of title to and confirmation

of possession in favour of plaintiff

along with defendant 3rd party over suit

land i.e. schedule-II of plaint be

passed.

B) That a decree of permanent injunction

restraining the defendants 1st and 2nd

parties from any interference in

possession of plaintiffs over suit land

and also from changing present status-

quo of the suit land be passed.

-3-

C) That a decree of cost against defendants

be also passed.

D) That a decree for any other relief or

reliefs which the Court, deems proper

and fit be and passed in favour of

plaintiff.

In the opinion of this Court, none of the

four aforementioned reliefs sought for by the

plaintiff/opposite party in any event, questions

any order of the authority under the Act and

consequently the Court below has rightly held that

the question of maintainability of the suit on the

ground of its barred under Section 16 of the Act

is wholly misconceived and its order rejecting

such application of the petitioner does not suffer

from any jurisdictional error.

This Court in exercise of power under Section

115 would also take no different view as there is

no error in the impugned order.

Accordingly, this Civil Revision application

being wholly misconceived is hereby dismissed.

BCJ                                             (Mihir Kumar Jha, J.)