High Court Patna High Court

Ram Pd. Jha vs State on 15 December, 2008

Patna High Court
Ram Pd. Jha vs State on 15 December, 2008
Author: Ajay Kumar Tripathi
CIVIL WRIT JURISDICTION CASE No.7462 OF 1990

In the matter of an application under Articles
226 and 227 of the Constitution of India
                -------

1.(a) SUDARSHAN JHA S/O RAM PRASAD JHA OF VILLG- KUHRA (CHAKLA
RATANPURA, PO. KAHRA, PS. SAHARSA, DISTT. SAHRSAS—-

——-PETITIONER
VERSUS

1. THE STATE OF BIHAR THROUGH SECRETARY LAND REFORMS AND
REVENUE, GOVERNMENT OF BIHAR

2. THE ADDL. COLLECTOR, SAHARSA

3. LAND REFORMS DEPTY COLLECTOR, SAHARSA

4. SOBHA KANT JHA S/O LATE DAMODAR JHA

5. MANOJ KUMAR JHA

6. GHANSHYAM JHA

7. RAJ KUMAR JHA

8. SANTOSH KUMAR JAH, ALL S/O LATE TIRPIT JHA U/G OF HIS
MOTHER ASHA DEVI

9. ASHA DEVI WIFE OF LATE TIRPIT JHA

10. RADHAKANT JHA

11. ARJUN JHA

12. AMRENDRA JHA, ALL S/O LATE HARINANAN JHA

13. SATYANARAIN JHA

14. BIHAY NARAIN JHA

15. SHYAM NARAIN JHA S/O HARIBALLABH JHA

16. PARMESHWAR JHA S/O LATE BHUBNESHSAR JHA

17. JAGESHWAR JHA S/O LATE BANSH NARAIN JHA

18. GAGADHAR JHA S/O LATE KAMLAKANT JHA

19. SHANKAR JHA

20. JATA SHANKAR JHA BOTH S/O LATE THAKAN JHA

21. MAHESHWAR JHA S/O LATE SUBODH NARAIN JHA

22. PURANDHAR JHA S/O LATE SUBODH NARAIN JHA

23. PRATAP GOPE S/O LATE CHHATHU GOPE

24. MOST. MUSAHARNIA W/O LATE RAMADHIN GOPE

25. PREM GOPE

26. NARAIN GOPE

27. LAKHAN GOPE

28. LAXMI GOPE, ALL S/O LATE SUNDAR GOPE

29. MADAN TANTI S/O LATE MOUJI TANTI

30. THAKAY DAS

31. BANKAY DAS BOTH S/O LATE BHAYLAL TANTI

32. LAXAMESHWAR JHA S/O LATE MAKSUDAN JHA

33. RAM NARAIN JHA S/O LATE LUXMI NARAIN JHA

34. BUCHI DAY W/O LATE BUDHI NATH JHA

35. HIRA DAY W/O SAHDEO JHA

36. PITAMBER JHA S/O LATE ANANDI JHA

37. RAMCHANDRA JHA

38. SAROBAR JHA

39. JAGDISH JHA S/O LATE NILAMBER JHA

40. TRIVENI DEVI W/O LATE NILAMBER JHA

41. BACHAN JHA S/O LATE DIGAMBER JHA

42. JAGESHWAR SAH

43. NATHUNI SHA S/O LATE BIJALI SAH

44. MASOMAT KAILI W/O LATE KAILU SAH

45. RAMESHWAR JHA S/O LATE CHITRADHAR JHA

46. DORIK TANTI S/O LATE SANDEO TANTI, ALL R/O VILLAGE &
PO- KAHRA, PS. & DISTT.- SAHARSA

47. BHADAI SAH S/O LATE GHURAN SAH

48. PULKIT SAH S/O LATE NEMANI SAH

49. RAMCHANDRA SAH S/O LATE PUHUP SAH
-2-

50. UPENDRA SAH S/O LATE PUHUP SAH

51. UMESH SAH S/O PUHUP SAH

52. GANESH SAH S/O LATE BINO SAH, ALL R/O VILLAGE- NARIYAR
TOLA BAINGAHA PS,. & DISTT. SAHARSA

53. INDRADEO PRASAD SINGH S/O LATE NAGESHWAR PRASAD SINGH
OF VILLAGE AND PO -RAHUWA MANI, PS. SAHARSA, DISTT.-
SAHARSA——————– RESPONDENTS.

———–

FOR THE PETITIONER;- MR. SHASHI BHUSHAN SINGH,ADVOCATE
FOR THE RESPONDENTS;-

———

P R E S E N T
HON’BLE MR. JUSTICE AJAY KUMAR TRIPATHI
*****

A.K.Tripathi,J Petitioner wants setting aside the order dated

11.10.1990 which is an order in appeal passed by the court of

Additional Collector, Sahsarsa.

Petitioner was claiming restoration of piece and

parcel of land in question under the provision of Koshi Area

(Restoration of Land to Raiyats) Act, 1951. No doubt the L.R.D.C.

held in favour of the petitioner but on appeal the order has been set

aside and that is the cause of the grievance why the present writ

application has come to be filed.

On perusal of the order contained in annexure-3

there is categorical finding recorded that there is evidence to show

that the petitioner did not leave the village till 1950 and therefore

he has not been able to claim abandonment based on which the

relief under section 3 of the Koshi Area could be provided. Section

3 lays down the condition under which such land could be restored

to raiyats. Section 3 also lays down the period in question which is

1st day of January, 1939 till 31 st day of December, 1950.

If this vital aspect of the matter has not been
-3-

noticed by the DCLR but has been taken note of by the appellate

authority then merely because the order was in favour of the

petitioner the appellate order cannot be inferred with. The relief to

the petitioner has to be granted within section 3 of Koshi Act.

Since the petitioner has failed to prove this fact of abandonment

before the period in question no case is made out for interference.

This writ application is dismissed.

(Ajay Kumar Tripathi, J.)
Patna High Court, Patna
Dated the 15th December, 2008
NAFR (RPS)