High Court Jharkhand High Court

Ram Chandra Prasad Sinha & Ors vs State Of Jharkhand & Ors on 2 September, 2009

Jharkhand High Court
Ram Chandra Prasad Sinha & Ors vs State Of Jharkhand & Ors on 2 September, 2009
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                W.P. (C) No. 1566 of 2003
         1.Ram Chandra Prasad Sinha
         2.Prakash Sinha @ Prakash Kumar Sinha
         3.Md. Kamal Ansari @ Kamal
         4.Sree Ram Upadhyaya
         5.Ismail Mian @ Md. Ismail.....................                    Petitioners.
                                        Versus
        1. State of Jharkhand
        2. The Additional Collector, Dhanbad
        3. The Land Reform Deputy Collector, Dhanbad
        4. The Circle Officer, Dhanbad
        5. Bijay Manjhi ............                                    Respondents
                                        ......
        Coram: Hon'ble Mr. Justice Amareshwar Sahay
                                        ......
        For the Petitioner              : Mr. Mahesh Kumar Sinha, Advocate
        For the Respondents             : Mr. L.K.LaLL, SC (L & C)
                                        ......
5/02.09.2009

Heard the parties.

The petitioners are aggrieved by the impugned orders as

contained in Annexure- 12 series as well as the orders as contained in

Annexure-13 to 17 to the writ petitions.

By Annexure-12 series, the L.R.D.C., Dhanbad, in exercise

of the powers under Section 46 (4) (a) of the Chhotanagpur Tenancy

Act, passed an order for restoration of the lands in question in favour of

the private Respondent no. 5, whereas by Annexure- 13 to 17, the

Appellate Court, i.e. the Additional Collector, Dhanbad, has dismissed

the appeals, filed by the petitioners against the orders as contained in

Annexure- 12 series.

The grievance of the petitioner is that alongwith the cases

of the petitioners the L.R.D.C. by the same impugned order also passed

an order for restoration of the land belonging to one Permanand Prasad

Sinha and the said Permanand Pd. Sinha also filed an appeal before the

Appellate Authority, i.e. the Additional Collector, Dhanbad. The appeal

filed by the petitioners were registered as C.N.T. Appeal No. 80, 82, 83,

85 and 86 of 2002-03, whereas the appeal filed by the said Permanand

Pd. Sinha was registered as C.N.T. Appeal No. 81/2002.
-2-

The petitioners allege that though the case of the present

petitioners as well as the case of the aforesaid Permanand Pd. Sinha

was exactly similar in nature but the Appellate Court has adopted

double standard in deciding the appeal of the petitioners vis-à-vis the

appeal filed by Permanand Pd. Sinha. The Appellant Court has

dismissed the appeal filed by the petitioner, whereas he has allowed the

appeal filed by Permanand Pd. Sinha and remanded the matter back to

the L.R.D.C., Dhanbad to pass a fresh order in accordance with law.

Mr. L.K.Lall, learned S.C. (L & C) appearing for the State on

verification of the records and after examining the facts involved in both

the cases fairly submits that the case of the present petitioners as well

as the case of Permanand Pd. Sinha were identical.

On the facts narrated above, I find that the submissions of

the learned counsel for the petitioners to be correct that the Appellate

Court has adopted double standard in deciding the case of the

petitioners vis-à-vis the case of Permanand Pd. Sinha. Accordingly, the

orders contained in Annexure-12 series passed by the L.R.D.C.,

Dhanbad as well as the orders as contained in Annexure-13 to 17,

passed by the Additional Collector, Dhanbad, are hereby set aside and

the matter is remitted back to the L.R.D.C., Dhanbad to consider the

case a fresh and dispose of the case of the petitioners alongwith the

case of Permanand Pd. Sinha, if not already disposed of, within a period

of three months from the date of receipt/production of a copy of this

order.

(Amareshwar Sahay, J)

Mukund/-