IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 4519 of 2011
Nawnit Kumar Dwivedi ... ... ... ... ... Petitioner
Versus
The State of Jharkhand and others ... ... ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
-----
For the Petitioner: Mr. Devesh Krishna
For the Respondents: J.C. To S.C.III
------
02/Dated: 21st September, 2011
1) Counsel for the petitioner submitted that petitioner is the owner of Khata
No.203, Plot No.16B/4, Area 5.81 Acres situated at village-Amrora, P.O.+P.S.
Bhawnathpur, District Garhwa and his land was given to the respondents and,
therefore, he is entitled to get compassionate appointment.
2) When this Court raised a query how the petitioner or his father or his grand-
father or his forefather is owner of the property, counsel for the petitioner had no
document to justify this averment and in view of this fact, there is no reason for this
Court to grant any prayer made in the memo of petition. Moreover, counsel for the
respondents has submitted that the land in question is never belonging to the petitioner
or his forefathers and the land is actually belonging to the Government as a
Gairmazarua Malik land.
3) In view of the aforesaid facts, I am not inclined to exercise inherent power
vested to this Court under Article 226 of the Constitution of India for grant of any relief
prayed for in the memo of petition. There being no substance in the writ petition, the
same is hereby dismissed.
Manoj/cp.2 (D. N. Patel, J)