High Court Patna High Court - Orders

Sujay Kumar Pandey vs The State Of Bihar &Amp; Ors on 8 December, 2010

Patna High Court – Orders
Sujay Kumar Pandey vs The State Of Bihar &Amp; Ors on 8 December, 2010
    IN THE HIGH COURT OF JUDICATURE AT PATNA
                    CWJC No.15413 of 2010
      SUJAY KUMAR PANDEY son of                    Sri Ram Ekbal
      Pandey, resident of village Nisarapura, P.O. Amarpura,
      Police Station Naubatpur, District Patna ... Petitioner
                                Versus
      1. THE STATE OF BIHAR,
      2. District Magistrate, Patna,
      3. Sub-Divisional Magistrate, Danapur, District-Patna
      4. Executive Engineer, Irrigation, Khagaul Division,
          Patna,
      5. Sub-Divisional Officer, Sone Canal Sub-Division,
          Naubatpur, Patna,
      6. Executive Engineer, P.W.D., Patna,
      7. Anchal Adhikari, Naubatpur, District Patna,
      8. Saroj Shahson of Yogendra Shah, Resident of Village
          Bhawan Chawk, Police Station Naubatpur, District
          Patna,
      9. Suraj Singh son of Devendra Singh, Resident of
          Village Avopur, Police Station Naubatpur, District
          Patna,
      10. Nandu Sharma son of late Chitradev Singh, resident of
          village Abharanchak, Police Station, Naubatpur,
          Distirct Patna,
      11. Ram Vinay Kumar Gupta,
      12. Raj Kumar Shah,
      13. Anil Shah,
      14. Kanchan Shah,
      15. Sunil Shah
          All (11 to 15) are sons of Indra Shah, resident of
          Village Nisarpura, Police Station, Naubatpur, District
          Patna,
      16. Ram Anju Singh son of Late Ram Bachchan Singh,
          resident of village Aropur, Police Station Naubatpur,
          District Patna,
      17. Manish Kumar son of Late Rajendra Singh, resident of
          Village Nisarpura, Police Station Naubatpur, District
          Patna.
                                              ... Respondents

      For the Petitioner: Mr. Jitendra Pd. Singh, Advocate,
      For the State : Mr. R.C. Bharti, SC 14
For Private Respondents: Mr. Rana Ishwar Chandra, Advocate
                   -----------

2

6 08.12.2010 Heard learned counsel for the petitioner, learned

counsel for the State and learned counsel for some of the

private respondents.

According to the petitioner, some public land,

which was being used for irrigation and movement of water

to meet the needs of public, has been encroached upon by

ten persons, who have unauthorisedly constructed shops and

houses over the said land and hence the State should take

action to evict the encroachers so that the villagers and

residents may use their public rights of user of the land as

Nala or Aahar.

From the counter affidavit filed on behalf of the

State, it appears that a preliminary inquiry has already been

held leading to Encroachment Case No. 1/2010-11 before

the Anchaladhikari, Naubatpur (Patna). The notice issued by

the Anchaladhikari dated 26.10.2010 against the alleged

encroachers has been annexed as Annexure E to the counter

affidavit.

Learned counsel for the private respondents wants

time to raise appropriate defence on behalf of the private

respondents.

3

However, considering the nature of the proposed

order, we do not think necessary to grant time to the private

respondents for filing a counter affidavit.

Without going into the merit of allegations made

by the petitioner, now when the appropriate authority has

initiated cases for removal of encroachment from public

land, it would be open for the private respondents to raise

their defence before the appropriate authority, who is

directed to dispose of the pending proceeding in accordance

with law without any delay, preferably within four months.

With the aforesaid direction/observation, this writ

petition is disposed of.

(Shiva Kirti Singh, J.)

(Dr. Ravi Ranjan, J.)
SC