High Court Patna High Court - Orders

Ratneshwar Prasad Pathak @Ratn vs The State Of Bihar &Amp; Ors on 8 November, 2010

Patna High Court – Orders
Ratneshwar Prasad Pathak @Ratn vs The State Of Bihar &Amp; Ors on 8 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC NO.14826 OF 2010
RATNESHWAR PRASAD PATHAK @ RATNESHWAR PATHAK, SON OF LATE
JAMUNA PATHAK, RESIDENT OF VILLAGE MAJHWARI, POLICE STATION
SIMRI, DISTRICT BUXAR ........................................................PETITIONER
                              VERSUS
   1. THE STATE OF BIHAR THROUGH ITS CHIEF SECRETARY, BIHAR,
      PATNA
   2. THE DISTRICT MAGISTRATE -CUM- COLLECTOR, BUXAR
   3. THE SUPERINTENDENT OF POLICE, BUXAR
   4. THE DEPUTY COLLECTOR LAND REFORMS, DUMRAON, BUXAR
   5. THE CIRCLE OFFICER, SIMRI, DISTRICT BUXAR
   6. THE OFFICER-IN-CHARGE, SIMRI, POLICE STATION SIMRI, DISTRICT
      BUXAR
   7. LAL SAHAB YADAV, SON OF LATE RAGHUNATH YADAV, RESIDENT OF
      VILLAGE MAJHWARI, POLICE STATION SIMARI, DISTRICT BUXAR
   ..........................................................................................RESPONDENTS
                                *******

3 08/11/2010 In this case, notices were issued to respondent

no. 7, who had appeared through the Counsel. Nobody

has appeared in this Court to represent respondent no. 7.

The land in question is the ancestral property

of the petitioner and his family members. Apparently, the

case of the petitioner is that by family arrangement, the

lands were allotted to his father. The uncle of the

petitioner, namely, Laxmi Narayan Pathak sold the lands

to the father of respondent no. 7, namely, Raghunath

Yadav.

Raghunath Yadav challenged the order dated

25th July, 1997 passed in Revision Case No. 165 of 1988

claiming that the order of the Joint Director,

Consolidation was unwarranted and should be set aside.
2

The Court while hearing the writ application has found

that the private respondent is claiming the lands through

a sale deed executed by Laxmi Narayan Pathak without

any permission under Section 5 of the Consolidation Act.

As such the Court granted relief to Raghunath Pathak to

get a fresh sale deed executed in his favour and

thereafter approach the appropriate Courts. Apparently,

this was not done. Raghunath Yadav also filed CWJC No.

8205 of 2007, which was disposed of on 10.02.2009. In

the said writ application, the order dated 22.12.2006

passed by the Collector, Buxar in Case No. 61 of 2000

under Section 16 of the Bihar Tenants’ Holdings

(Maintenance of Records) Act was under challenge.

Raghunath Yadav withdrew the writ application with

liberty to file a civil suit. According to the petitioner, the

heirs of Raghunath Yadav or for that matter, Raghunath

Yadav has not instituted any civil suit. The obvious result

of the aforesaid litigation is that the petitioner in whose

favour there is an order of mutation by the Circle Officer/

the Collector/the Joint Director, Consolidation is in

possession over the lands in question.

The main grievance of the petitioner is that

respondent no. 7 is disturbing the possession of the

petitioner and creating problems over the lands in

question.

3

A counter affidavit has been filed in which it is

stated that 107 proceedings has been initiated against

respondent no. 7 as well as the petitioner. It has further

been stated that on 01.10.2010, the Sub Divisional

Judicial Magistrate, Dumraon has taken steps under

Section 107 of the Code of Criminal Procedure and also

directed the respondent no. 7 to maintain law & order.

This Court finds that the State is taking steps

to protect the interest of the petitioner. Obviously, in view

of the various orders of different Courts and the High

Court, the respondent no. 7 would have no right left over

the lands in question. Since the State is taking adequate

steps to protect the interests of the petitioner, no further

order is required to be passed. The petitioner may

present a copy of this order before the State Authorities

as and when required.

This application is accordingly disposed of.

Anand                                        ( Sheema Ali Khan, J. )