High Court Patna High Court - Orders

Rudra Narain Yadav vs The State Of Bihar &Amp; Ors on 11 April, 2011

Patna High Court – Orders
Rudra Narain Yadav vs The State Of Bihar &Amp; Ors on 11 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CWJC No.6390 of 2011
                   RUDRA NARAIN YADAV SON OF LATE BAJE YADAV,
                   RESIDENT OF VILLAGE-INARWA GOTH, P.O. LISRAHI,
                   P.S. DEWDHA(JAYNAGAR), DISTRICT MADHUBANI
                                      ...PETITIONER
                            Versus
                   1. THE STATE OF BIHAR
                   2. THE DISTRICT MAGISTRATE, MADHUBANI
                   3. THE DEPUTY COLLECTOR OF LAND REVENUE,
                       JAYNAGAR, DISTRICT MADHUBANI
                   4. THE CIRCLE OFFICER, JAYNAGAR, MADHUBANI
                   5. THE      OFFICER-IN-CHARGE,     DEODHA POLICE
                       STATION, P.S. DEODHA(JAYNAGAR) MADHUBANI
                   6. VISHAMBER PURBEY SON OF LATE GANGAI
                       PURBEY, RESIDENT OF MOHALLA BHELWA TOLA
                       P.O. P.S. JAYNAGAR, MADHUBANI
                   7. RAJGIR YADAV SON OF LATE JUGESHWAR YADAV
                       OF VILLAGE INARWA GOTH P.S. DEWDHA,
                       JAYNAGAR
                                        ...RESPONDENTS
                                          -----------

02. 11.04.2011 Heard counsel for the parties.

Petitioner claims to be privileged tenant under the

Bihar Privileged Homestead Tenancy Act (hereinafter referred to

as the ‘Act’). Purcha(s) under the aforesaid Act in respect of

three and odd dhurs of land appertaining to khata no.279 (new),

khesra no.1271(new) of village Inarwa Goth, Anchal Jaynagar in

the district of Madhubani was/were settled by Annexure-1.

It is the stand of the petitioner that while

constructing a road under the Mukhya Mantri Gram Sadak

Yojna, part of the land measuring about two kathas are being

encroached upon by respondents 6 and 7 who are the executing

agents of the said road. The petitioner moved the Respondent-

D.C.L.R. Jaynagar raising the aforesaid grievance which was

treated as case no. 03/10-11 wherein by a communication dated
2

20.08.2010 (Annexure-8) report was called for from the

Respondent-Anchal Adhikari, Jaynagar and till further

consideration status quo in respect of the said land was directed

to be maintained. It is the stand of the petitioner that the said

matter is still pending before the said authority inasmuch as the

petitioner had to again file a fresh application (Annexure-9) in

the said proceeding.

Learned counsel for the petitioner submits that he

would be satisfied if respondent no.3 be directed to dispose of

the said proceeding in accordance with law within a reasonable

time.

Learned A.C. to G.P.II, in view of aforesaid stand

taken by the petitioner, does not object.

Having heard the parties and after going through the

materials on record, this application is disposed of by the

following order:

Let the petitioner approach the Respondent-
Deputy Collector, Land Reforms, Jaynagar and file an
application attaching therewith copy of the present order
within three weeks whereafter the said authority shall dispose
of the pending eviction case no. 03/10-11(Rudra Narain
Yadav vs. Vishambhar Purvey & Ors.) in accordance with
law expeditiously preferably within 05 weeks of its
filing.

( Kishore K. Mandal )
hr