High Court Patna High Court - Orders

Uday Kumar vs The State Of Bihar &Amp; Ors on 29 October, 2010

Patna High Court – Orders
Uday Kumar vs The State Of Bihar &Amp; Ors on 29 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC NO.8208 OF 2010
1. UDAY KUMAR, S/O CHANDRESHWAR PRASAD, R/O VILLAGE RAMPUR
DAYAL,P.S. PIAR,DISTRICT- MUZAFFARPUR.
                               VERSUS
1. THE STATE OF BIHAR.
2. DISTRICT MAGISTRATE, MUZAFFARPUR.
3. SUB DIVISIONAL OFFICER EAST MUZAFFARPUR.
4. ANCHAL ADHIKARI BANDARA,DISTRICT- MUZAFFARPUR.
5. SUPERINTENDING ENGINEER,R.E.O. MUZAFFARPUR.
6. EXECUTIVE ENGINEER,R.E.O. MUZAFFARPUR.
7. SUB DIVISIONAL OFFICER,R.E.O. MUZAFFARPUR.
8. DISTRICT LAND ACQUISITION OFFICER, MUZAFFARPUR.
                               *********

3 29/10/2010 The petitioner claims to be the owner of chak

plot no. 750, 751 of khata no. 465, area 44 decimals and

chak plot no. 225, carved out of C.S. plot no. 388, R.S.

plot no. 1031, khata no. 117, having an area of 59

decimals. Both these plots of lands are situated in village

Sundarpur Ratwara, thana no. 916, Police Station Piar,

district Muzaffarpur. The petitioner claims that his lands

are utilized for construction of a pitch road by the Rural

Engineering Department under the Pradhan Mantri

Gramin Sarak Yojana. It is obvious that the raiyati lands

of the villagers cannot be utilized for the purposes of

construction of a road under the scheme, as the scheme

has not made any provision for acquisition of lands.

Counsel for the State, on the other hand,

submits on the basis of the instructions that no

requisition whatsoever has been made for acquisition of
2

these lands from the Rural Engineering Department,

Muzaffarpur.

I, therefore, direct the Circle Officer, Bandara

block, Muzaffarpur, the Superintending Engineer, Rural

Engineering Office, Muzaffarpur, the Executive Engineer,

Rural Engineering Office, Muzaffarpur and the Sub

Divisional Officer, Rural Engineering Office, Muzaffarpur

to ensure that the lands of the raiyats specially the

petitioner should not be utilized for the purposes of

construction of a road under the Pradhan Mantri Gramin

Sarak Yojana without the written consent of the

petitioner.

The petitioner would be at liberty to produce a

copy of this order before the authorities mentioned in this

order as soon as the petitioner receives a copy of this

order.

This writ application is disposed of with the

aforesaid observations and directions.

Anand                                         ( Sheema Ali Khan, J. )