High Court Jharkhand High Court

Ranjit Singh Munda vs State Of Jharkhand & Ors on 19 September, 2011

Jharkhand High Court
Ranjit Singh Munda vs State Of Jharkhand & Ors on 19 September, 2011
                       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 W. P. (C) No. 1180 of 2011
         Ranjit Singh Munda                                    ..... Petitioner
                                        Versus
         The State of Jharkhand & Others                       ..... Respondents
                                         -----
                   CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                         -----
         For the Petitioner          - Mr. Suresh Kumar Singh
         For the Respondents         - Mr. G.P-I
                                         -----

3/19.9.2011

In this writ petition, the petitioner has prayed for quashing the order dated

24.12.2010 passed by the L.R.D.C, Ranchi (respondent No.3) in Misc. Case No.

867/2002-03. It has been stated that the said order has been passed by the

respondent No.3 without taking into consideration the order of this Court dated

13.1.2011 in which the writ petition filed by the petitioner was disposed of directing the

respondent No.3-L.R.D.C, Ranchi to decide the matter preferably within a period of

two months. It has been submitted by learned counsel for the petitioner that the

impugned order was passed by the L.R.D.C in the petitioner’s absence before the

disposal of the writ petition and as such the impugned order is wholly illegal and

without jurisdiction.

A counter affidavit has been filed by the respondents contesting the writ

petition. It has been stated, inter alia, that the case was disposed of by the respondent

No.3 before the direction of this Court. The petitioner had approached this Court for a

direction for early disposal of the said case. The L.R.D.C without waiting for the order

of this Court already heard and decided the matter by the impugned order dated

24.12.2010, much before the communication of the order dated 13.1.2011 passed by

this Court in W.P.(C) No. 6554/2010. The grievance of the petitioner is strange and is

not entertainable. The writ petition is also not maintainable in view of the fact that the

petitioner has got statutory remedy of appeal against the impugned order.

I have heard learned counsel for the parties and considered the facts and

materials on record. The petitioner had earlier filed writ petition being W.P.(C) No.

6554/2010 before this Court praying for a direction on the respondent No.3 to dispose

of the case pending before the respondent No.3. The said writ petition was disposed

of by order dated 13.1.2011 of this Court directing the respondent No.3-L.R.D.C,

Ranchi to decide the matter within a period of two months. It is an admitted position
that the L.R.D.C, Ranchi disposed of the case by order dated 24.12.2010 much before

the communication of the order dated 13.1.2011 of this Court passed in W.P.(C) No.

6554/2010. Since the case was disposed of before the order dated 13.1.2011 was

passed by this Court, there was no effect of the direction given by this Court in the

said writ petition. The order dated 13.1.2011 was passed, as no information was given

by the petitioner about the disposal of the case by the L.R.D.C, Ranchi. Further, that

the petitioner has got statutory remedy of appeal against the impugned order of the

L.R.D.C, Ranchi. I, therefore, find no ground to interfere with the impugned order.

This writ petition is, accordingly, dismissed.

S.K                                                          (NARENDRA NATH TIWARI, J)