IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 2356 of 2009
1.
Sohrai Oraon
2. Sanju Toppo
3. Lalu Oraon
4. Ghuchu Oraon
5. Kanhu Oraon
6. Basant Oraon . . . Petitioners
Versus
State of Jharkhand & Others . . . Respondents.
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE PRAKASH TATIA
For the Petitioners : Mr. Kundan Kr. Ambastha, Advocate
For the Respondent State : Mr. A.K.Sinha, A.G.
07/ 26.04.2011 The petitioners agree that with the statutorily admissible interest if the
State pays to them on the compensation which has been computed under
Section 11 of the Land Acquisition Act, they will vacate the land in question
without any resistance and they will not claim any right over the land.
The State will arrange to make the payment within one week and the
handing over of the possession by petitioners should be simultaneous. The
whole exercise should be undertaken within a week. The land in question is
only a fragment of the whole acquisition. The State will be at liberty to
negotiate with the other land holders in terms of the present order which has
been passed in relation to the present petition. The cheques will be given to the
Land Acquisition Officer and the claimants will claim it from the Land
Acquisition Officer. The Land Acquisition Officer will also see that atleast 50%
of the amount is deposited with the scheduled banks for five years in the name
of the claimants. After deposit of payment with the Land Acquisition Officer,
the State can use all measures to take the possession.
With these observations, this writ petition is disposed of.
(Bhagwati Prasad, C.J.)
(Prakash Tatia, J.)
R.S/Birendra