Loading...

High Court Patna High Court - Orders

Ram Nandan Prasad vs The State Of Bihar &Amp; Ors on 3 March, 2011

Last Updated on 8 years

| Leave a comment

Patna High Court – Orders
Ram Nandan Prasad vs The State Of Bihar &Amp; Ors on 3 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.4582 of 2010
          1. RAM NANDAN PRASAD S/O LATE RAM CHANDRA PRASAD R/O
          MOH.- RIKABGANJ, P.O. & P.S.- TEKARI, DISTT.- GAYA
                                 Versus
          1. THE STATE OF BIHAR, THROUGH THE SECRETARY OF URBAN
          DEVELOPMENT GOVT. OF BIHAR, PATNA
          2. THE SECRETARY DEPTT. OF REVENUE AND LAND REFORMS,
          GOVT. OF BIHAR, PATNA
          3. THE COLLECTOR GAYA
          4. THE SUB DIVISIONAL OFFICER TEKARI, GAYA
          5. THE CIRCLE OFFICER-CUM-EXECUTIVE OFFICER        NAGAR
          PANCHAYAT, TEKARI, GAYA
          6. RAMASHISH SHARMA S/O LATE LAXMI NARAIN SINGH R/O
          MOH.- RIKABGANJ, P.O. & P.S.- TEKARI, DISTT.- GAYA
          7. MALTI DEVI W/O SIDHI SINGH R/O MOH.- RIKABGANJ, P.O. &
          P.S.- TEKARI, DISTT.- GAYA
          8. BRIJNANDAN SINGH S/O LATE CHHOTAN SINGH R/O MOH.-
          RIKABGANJ, P.O. & P.S.- TEKARI, DISTT.- GAYA
          9. TETAR SAO S/O LATE KARAMCHAND SAO R/O MOH.-
          RIKABGANJ, P.O. & P.S.- TEKARI, DISTT.- GAYA
          10. PRAMILA DEVI W/O LATE SURENDRA SINGH R/O MOH.-
          RIKABGANJ, P.O. & P.S.- TEKARI, DISTT.- GAYA
          11. SHIVNANDAN PRASAD S/O LATE BINDESHWARI PRASAD R/O
          MOH.- RIKABGANJ, P.O. & P.S.- TEKARI, DISTT.- GAYA
          12. TATA TELE SERVICES LIMITED, THROUGH THE NODAL
          OFFICER    MAHARAJA KAMESHWAR COMPLEX, 2ND FLOOR,
          FRAZER ROAD, PATNA
                               -----------

02. 03.03.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner alleges illegal encroachment of

Government lands by construction of a Mobile tower by

a private service provider, M/s Tata Tele Services

Limited on lands identified as plot no. 2656 (old) 75

(new) 67 (gh) (part of plot no. 2656/75) at Mohalla-

Rikabganj, Nagar Panchayat- Tekari.

It is submitted that the lands belonged to
2

the Government and were being utilized by villagers for

draining water which used to accumulate it in the

ditch.

Learned counsel for the State very fairly

acknowledges that this cannot be described as

drainage in a civil society which requires a proper

system of drainage. He further acknowledges that no

third party construction can come up on Government

lands without proper authorization in accordance with

law.

Let the District Magistrate, Gaya examine

the contentions of the petitioner and take appropriate

remedial action as may be needed on both counts so

that citizens did not suffer.

Let appropriate action as found applicable in

the law be done within a maximum period of six weeks

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

order.

The application stands disposed.

P.K.                                            ( Navin Sinha, J.)