High Court Patna High Court - Orders

Shatrughan Sharma @ Satrughan … vs The Union Of India & Ors on 21 June, 2011

Patna High Court – Orders
Shatrughan Sharma @ Satrughan … vs The Union Of India & Ors on 21 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.21 of 2011
                   SHATRUGHAN SHARMA @ SATRUGHAN SHARMA
                                               Versus
                               THE UNION OF INDIA & ORS
                                             -----------

2 21.6.2011 Heard counsel for the petitioner and the State.

In the instant writ petition the petitioner seeks a direction

to the respondent authorities to settle some lands for business

purposes to the petitioner under section 43 of the Persons with

Disabilities (Equal Opportunities, Protection of Rights and Full

Participation) Act, 1995.

The petitioner based his claim on the premise that he

suffered serious injuries at the hands of the criminals and has

become 100% disabled for which Goh P.S. Case No.83/93 dated

12.12.1993 under sections 324, 307/34 of I.P.C. and section 27

Arms Act was registered. In this connection he has drawn my

attention to the certificate dated 26.11.2002 granted by the Civil

Surgeon cum Chief Medical Officer, Aurangabad, contained in

Annexure-3. He further submits that he had passed M.A.(Phil)

Annual Examination in the year 1986. The petitioner has drawn my

attention to the various communications made by the several

authorities requesting the District Magistrate/Collector to consider

the settlement of the land in favour of the petitioner. He submits that

the Additional Collector, Aurangabad vide letter no.468 dated

6.7.2009 directed all concerned for settling the Government land

with the disabled persons. Thereafter, the Chief Commissioner for

Persons with Disabilities vide Dispatch No.4902 dated 12.8.2009

requested the District Magistrate, Aurangabad for allotment of the
2

land in favour of the petitioner. Thereafter, the Additional Collector,

Aurangabad vide letter no.807 dated 9.9.2009 directed the Circle

Officer, Goh for settling the land with the petitioner for business. It

is stated that the Deputy Chief Commissioner for Persons with

Disabilities vide Dispatch No.6025 dated 30.10.2009 requested the

District Magistrate, Aurangabad for allotment of the land in favour

of the petitioner.

Learned State counsel submits that the Circle officer, Goh

vide letter no.605 dated 19.12.2009 informed the Additional

Collector, Aurangabad that vide letter no.423 dated 9.10.2009

records have been sent to the Land Reforms Deputy Collector,

Daudnagar.

The petitioner submits that thereafter he has filed a

representation dated 25.11.2009 before the District Magistrate,

Aurangabad for settlement of land in his favour for business but no

action has been taken as yet.

Considering the facts and circumstances of the case, I am

of the view that the petitioner should file a fresh representation

before the Collector, Aurangabad who would dispose of the same

within a period of three months from the date of receipt/production

of a copy of this order. However, it would be open to the Collector

to consider the letters of the various authorities referred to above.

With the aforesaid observation and direction, this writ

petition stands disposed of.

(S.P.Singh,J)

KHAN
3