High Court Patna High Court - Orders

Navyuvak Pushtakalaya vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Navyuvak Pushtakalaya vs The State Of Bihar &Amp; Ors on 6 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.19688 of 2010
                            NAVYUVAK PUSHTAKALAYA
                                            Versus
                             THE STATE OF BIHAR & ORS
                                          -----------

2/ 06.12.2010 The petitioner no.1 is a private Library. It was

established in the year 1931 by clubbing some other private

libraries by the residents of District of Motihari. The library is run

by Governing body. It has about 153 members and 35,000 books.

The petitioner no.2 is the Secretary of petitioner no.1 since

17.08.2005. Earlier the Governor of Bihar through Collector in

1945 had executed lease deed providing space for running of

library for a period of 30 years. Thereafter the lease period was

extended, which finally expired on 25.08.2005, since then the

petitioner no.1 is on its own.

Before expiry of lease in 2005, the petitioners made

application for renewal of lease on 19.09.2002 itself before expiry

of lease term. The petitioner is aggrieved by order dated

24.11.2010, as contained in Memo no. 1629 issued by District

Magistrate, Motihari, East Champaran as well as order dated

25.11.2010, as contained in memo no. 1407.

By order dated 25.11.2010 the District Magistrate on

application of Nagar Parishad has transferred the petitioners’

library to Nagar Parishad in view of Article 243 W read with 12

and 13 of XII schedule of the Constitution of India and Section

100 of the Bihar Municipal Act, 2007.

Learned counsel submits that none of these provisions
2

confer power on the Collector or on the Jila/Nagar Parishad to

transfer or regulate those private library running and owned by

private or individual for the benefit of the public. He further

submits that the library in question is not a public library or a

public organization. The petitioners submit that letter no. 1407

dated 25.11.2010 of Executive Officer, Nagar Parishad, Motihari

calling upon the petitioner to hand over the library to Nagar

Parishad is bad in law.

As prayed for, six weeks time is granted to the learned

counsel for the State as well as Nagar Parishad, Motihari to file

their counter affidavits.

Put up this case after six weeks in the same list

retaining its position.

Pending final hearing, operation of the impugned order

bearing letter no. 1407 dated 25.11.2010 issued by Executive

Officer, Nagar Parishad, Motihari (Annexure-6) will remain

stayed.

(Samarendra Pratap Singh, J.)
Uday/