IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 2527 of 2008
Md. Islam & others ...... Petitioners
Versus
The State of Jharkhand & others ......Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioners : None.
For the Respondents : J.C. to S.C.(L&C)
04/Dated: 5 May 2011
th
1.
When the matter is called out, counsel for the petitioners is absent.
2. Looking to the matter, it appears that the petitioners’ land has been
acquired and no compensation has been paid.
3. Counsel for the respondents submitted that a detailed counter affidavit
has been filed.
4. When the Court raised a query that how much amount is going to be paid
to the petitioners, counsel for the respondentsState is unable to point out
anything from the counter affidavit, which is helpful to the petitioners.
Lumpsum general argument is canvassed that those whose lands are acquired,
all are entitled for rupees three crores, eighty nine lakhs and odd, but, counsel
for the respondentsState is unable to point out that what they are going to pay
to the petitioners. Whole counter affidavit is vague, so far as the present
petitioners are concerned. The so called given details is useless for deciding this
matter by this Court.
5. Counsel for the respondents is seeking time to file exact counter affidavit
narrating the facts about the present petitioners.
6. Time, as prayed for, is granted.
7. In earlier affidavit, filed by Sri Kamal Shankar Srivastava, S/o Late Ram
Prasad Lal Srivastava, District Land Acquisition Officer, Ranchi, i.e. respondent
no. 7, nothing has been mentioned by him that how much amount is payable to
the petitioners. Unnecessarily, the time is wasted of this Court in referring this
aforesaid vague affidavit.
8. I therefore, direct respondent no. 7 to file fresh affidavit exactly for the
claims of the petitioners on or before the next date of hearing, failing which, he
shall remain personally present before this Court on the next date of hearing at
10.30 a.m.
9 The matter is adjourned on 11th May, 2011. (D.N. Patel, J) VK