High Court Jharkhand High Court

Saroj Devi & Ors. vs State Of Jharkhand & Ors. on 4 March, 2011

Jharkhand High Court
Saroj Devi & Ors. vs State Of Jharkhand & Ors. on 4 March, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI     
               W.P.(C) No. 5769 of 2010 
 Saroj Devi & others                       ...... Petitioners 
                         Versus 
 The State of Jharkhand & others           ......Respondents                                    
                               ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                               ­­­­­­­­­
 For the Petitioners          : M/s M. N. Sinha, D.K. Prasad, Advocates
 For Respondent Nos. 1­4: J.C. to G.A.
 For Respondent No. 5     : None 
                               ......

th
 05/Dated: 4    March, 2011
   

1. In pursuance of the order, passed by this Court dated 10th February, 
2011, notice was issued upon respondent no. 5 to be served by personal 
service, but, it is submitted by the counsel for the petitioners that when 
the petitioners approached respondent no. 5 to serve the notice of this 
Court, respondent no. 5 refused to accept the notice and to that effect 
counsel for the petitioners has filed an affidavit on 1st March, 2011. 

2. Counsel   for   the   petitioners   submitted   that   originally   Budhava 
Oraon was the owner of the property in question, who sold it to Ram 
Lakhan Sahu in the year, 1945 by registered sale deed. Thereafter, the 
property   was   transferred   to   Manju   Singh   in   the   year   1989   again   by 
registered   sale   deed   from   Ram   Lakhan   Sahu.   Thereafter,   in   the   year, 
1996, Manju Sinha transferred the property in question, by registered sale 
deed   to   Yugal   Kishore   Prasad   and   in   the   year,   2004­2005   again   by 
registered   sale   deed   the   property   was   transferred   from   Yugal   Kishore 
Prasad to petitioner no. 1 i.e. Saroj Devi.  It also appears from the facts of 
the case that there was one Title Suit No. 857 of 1965 instituted by Ram 
Lakhan Sahu against Budhava Oraon and their legal heirs. The said Title 
Suit was decreed on 6th  January, 1966 in favour of Ram Lakhan Sahu. 
Thus, the property was transferred from Budhava Oraon to Ram Lakhan 
Sahu in the year, 1945 and the transfer of the property from Budhava 
Oraon   to   Ram   Lakhan   Sahu   was   approved   by   the   concerned   court   by 
judgment and decree  dated 6th  January, 1966  in  Title  Suit No. 857 of 
1965.   It is also submitted by the counsel for the petitioners that after 
long lapse of time in the year 2004­2005, an application was preferred by 
respondent no. 5 under the Chotanagpur Tenancy Act for possession of 
the property. This is absolutely time barred application and the fact that 
the petitioners and their predecessors­in­title were not in possession of  
2.
the suit property intermittently from Budhava Oraon and their legal heirs 
since   1945   onwards,   has   not   been   properly   appreciated   either   by   the 
Special   Officer   or   by   the   Additional   Collector   or   by   the   Divisional 
Commissioner.    

3. Having  heard counsel  for the  petitioners, counsel for respondent 
nos. 1 to 4, and looking to the facts and circumstances of the case, it 
appears that there is a prima facie case in favour of the petitioners. The 
petitioners   and   their   predecessors­in­title   were   in   possession   of   the 
property in question since several decades. They have constructed their 
houses   also.   Balance   of   convenience   is   also   in   favour   of   the   present 
petitioners   and   if   the   stay,   as   prayed   for,   is   not   granted,   it   will   cause 
irreparable loss to the petitioners.       

4. I therefore, stay the operation, implementation and execution of 
an   order,   passed   in   S.A.R.   Case   No.   432   of   2004­2005   dated   26th 
November,   2007,   passed   by   the   Special   Officer,   Scheduled   Area 
Regulation, Ranchi as well as I also stay the operation, implementation 
and execution of an order, passed in S.A.R. Appeal No. 01R15 of 2008­09 
dated 10th February, 2010, passed by the Additional Collector, Ranchi as 
well as I also stay the operation, implementation and execution of an 
order, passed in  S.A.R. Revision  Case No. 16 of  2010 dated 31st  May, 
2010, passed by the Commissioner, South Chotanagpur Division, Ranchi, 
during pendency and final disposal of this writ petition. 

5. Rule.   

      

         (D.N. Patel, J.) 
VK