High Court Jharkhand High Court

Pritindra Narayan Roy & Ors vs State Of Jharkhand & Ors on 18 October, 2011

Jharkhand High Court
Pritindra Narayan Roy & Ors vs State Of Jharkhand & Ors on 18 October, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                          W.P.(C)No.822 of 2011
         1. Pritindra Narayan Roy. 
         2. Samrendra Narayan Roy.
         3. Smt. Jayabati Roy.             ...     ...     ...    ...Petitioners 
                                  ­Versus­
         1.  State of Jharkhand. 
         2.  Deputy Commissioner cum District Registrar at 
              P.O. & P.S. Deoghar, District Deoghar. 
         3.  District Sub­Registrar at P.O. & P.S. Deoghar, 
              District­Deoghar.        ...     ...     ...     ...Respondents                    
                         -------------
          CORAM:    HON'BLE MRS. JUSTICE POONAM SRIVASTAV


          For the Petitioners:      Mr. V. Shivnath, Sr. Advocate. 
                                    Mr. Birendra Kumar, Advocate. 
          For the Respondents:      Mr. Pankaj Kumar Choudhary, 
                                    J.C. to S.C. (Mines). 
                           ­­­­­­­­­­­­­­
04/   18.10.2011      Heard Shri V. Shivnath, Sr. Advocate assisted by Mr. Birendra 
          Kumar, Advocate appearing on behalf of the petitioners and Mr. Pankaj 
          Kumar   Choudhary,   J.C.   to   S.C.(Mines)   appearing   on   behalf   of   the 
          respondents. 
          2.             No counter­affidavit is required in the instant writ petition 
          since the matter is squarely covered by the decision of a Single Bench of 
          this Court passed in W.P.(C)No.6667 of 2010 dated 10th August, 2011. 
          3.             After   hearing   the   respective   Counsels,   I   am   in   agreement 
          with the matter, which is covered by the aforesaid decision. 
          4.             Instant writ petition is preferred for a direction in the nature 
          of mandamus to respondent nos.2 & 3 for registering the sale deed in 
          respect to lands appertaining to portion No. Town (Ka), Thoka No.16 at 
          Madhupur Municipality, Mouza Lakhna, which is a Basauri land under 
          Sub­Registry, Deoghar. 
          5.             It   is   asserted   on   behalf   of   the   petitioner   that   building   is 
          constructed on the  aforesaid land and, therefore, it is  a Basauri land. 
          Sale deed was presented for registration, having been executed on 26th 
          October, 2010, which was returned on a direction given by the Deputy 
          Commissioner­Respondent No.2, vide Memo No.133 dated 31st January, 
          2008. The objection was that the prerequisite of registration of the sale 
          deed is a No Objection Certificate granted by the Circle Officer of the 
          area and in absence of such No Objection Certificate, no sale deed can be 
          registered. 
                                                           2.
               6.                 Learned Counsel has brought to my notice that the bar on 
               registration   of   the   sale   deed   only   after   obtaining   a   No   Objection 
               Certificate, is provided under Section 20 of the Santhal Pargana Tenancy 
               Act, 1949 but this bar is applicable only in case the land to be registered 
               is a raiyati land. 
               7.                 The question of alternative remedy is also not available to 
               the counsel as appellate authority is Respondent No.2 on whose direction 
               the  Respondent No.3 refused to  register  the  sale deed. Therefore, the 
               appeal is not available though it may provide for an alternative remedy. 
               8.                 Admittedly, the land in question sought to be registered and 
               executed on 26th October, 2010 is a Basauri land. This fact also stands 
               admitted in the counter­affidavit on behalf of the respondents. 
               9.                 Under these circumstances, the requirement of No Objection 
               Certificate by the respondent is an uncalled for exercise and therefore, 
               the instant writ petition is preferred. 
               10.                I   have   also   looked   into   the   decision   of  Doman   Prasad 
               Yadav Vs. State of Jharkhand & Others, 2008 (1) JLJR 506  in which 
               this   Court   had   allowed   the   writ   petition   and   issued   direction   for 
               registration   of   the   sale   deed   in   respect  of   a   Basauri   land   without   No 
               Objection   Certificate.   The   judgment,   delivered   in   the   case   of  Shyam  
               Sundar   Barnwal   Vs.   State   of   Jharkhand   &   Others  decided   on 
               14.05.2004

 in W.P.(C)No.1325 of 2004 is annexed as Annexure­A with 
the counter­affidavit, was squarely distinguished. 

11. I   have   gone   through   both   the   judgments   and   I   am   in 
agreement with the order passed in the case of  Doman Prasad Yadav  
(supra). 

12. In   view   of   what   has   been   stated   above,   I   allow   this   writ 
petition and issue a direction to the Respondent Nos. 2 & 3 not to raise 
any objection in registration of the sale deed and the Respondent No.3 
shall go ahead and register the sale deed forthwith after it is presented 
by the parties in accordance with law. 

               P.K.S.                                                     [Poonam Srivastav,J.]