IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 6529 of 2003
Sohrab Ansari & ors. ...... Petitioners
Versus
The State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioners : Mr. Amar Kumar Sinha, Advocate
For the RespondentState : J.C. to S.C. (L & C)
rd
06/Dated: 23 February, 2011
1.
The present writ petition has been preferred mainly for the reason that
the Government has granted land on lease to the private respondents.
2. Having heard learned counsel for the petitioners as well as learned
counsel for the respondentState and looking to the counter affidavit, filed by
the State, I see no reason to entertain this writ petition mainly for the
following facts and reasons:
(i) the petitioner is not an owner of the property, in question.
(ii) Moreover, the land, in question was given by the Government to the
private parties in the year 1984, whereas, objection has been raised by
the petitioner in the year 1996. Thus, after several years, the objection
has been raised.
(iii) Moreover, learned counsel for the petitioners is unable to point out
how Section 28 of the Santhal Pargana Tenancy Act is applicable
because he is unable to point out the land, in question, is a waste land.
3. In view of the aforesaid facts, I am not inclined to exercise extra
ordinary jurisdiction vested in this Court under Article 226 of the Constitution
of India. There is no substance in this writ petition and, hence, the same is,
hereby, dismissed.
(D.N. Patel, J.)
Ajay