Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Patna High Court

Rajballav Singh vs The State Of Bihar And Ors on 25 February, 2023

Author: Partha Sarthy

Bench: Partha Sarthy

    IN THE HIGH COURT OF JUDICATURE AT PATNA
               Civil Writ Jurisdiction Case No.12512 of 2009
======================================================
Rajballav Singh, Son of Late Muneshwar Singh, resident of village Nimi, P.O.
Nimi, P.S.- Sheikhpura Sarai, District- Sheikhpura

                                                          ... ... Petitioner/s
                                  Versus
1. The State Of Bihar.
2. The Divisional Commissioner Of Munger Division At P.O. District
Munger.
3. The Additional Collector, Sheikhpura, At P.O. District Sheikhpura.
4. The Land Reforms Deputy Collector Sheikhpura At, P.O., District
Sheikhpura.
5. Chhotelal Singh Son Of Rajendra Singh.
6. Upendar Singh Son Of Late Kesho Singh. Both Residents Of Village And
P.O. Nimi P.S.Sheikhpura Sarai District Sheikhpura...

                                                ... ... Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr. Bhupendra Narain Sinha, Sr. Advocate
                       Mr. Jayanand, Advocate
                       Mr. Uday Shankar Sharan Singh, Advocate
                       Mr. Shailendra Kumar, Advocate
For the Respondent/s : Mr. R.C.Thakur, SC-4
For the State        : Mr. Ajay Kumar, AC to G.P-4
======================================================
CORAM: HONOURABLE MR. JUSTICE PARTHA SARTHY
ORAL JUDGMENT

Date : 25-02-2023 Heard learned counsel for the parties. In the instant application, the petitioner has prayed for the following reliefs:-

"That this writ application under Article 226 of the Constitution of India for issuance of appropriate writ or writs, order/orders, direction/ directions after setting aside the orders dated 22.6.05, 14.10.06 and 29.7.09 contained in Annexures- 2,3 and 4 passed by Patna High Court CWJC No.12512 of 2009 dt.25-02-2023 2/5 Respondent nos. 4,3 and 2 respectively directing the Land Reforme Deputy Collector (Respondent no.4) to issue direction to transferee to convey the land in favour of writ petitioner by execution a registered document of transfer within a period to be specified by him and allow the pre-emption application of writ petitioner and pass such an order or orders as Your Lordships may deem fit and proper."

At the outset, it is submitted by learned counsel for the respondents-State that in view of the Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) (Amendment) Act, 2019 read with judgment of the Hon'ble Supreme Court in the case of Punyadeo Sharma and Ors. Versus Kamla Devi and Ors. reported in 2022(1) BLJ 434 (SC), the instant application which arises out of pre-emption application stands abated.

Relevant paragraphs of the aforesaid judgment in the case of Punyadeo Sharma (supra) is quoted hereinbelow:

"4. The question examined by the Division Bench of the High Court was whether an application for pre-emption was filed within three months of the registration as required by Section 16(3) of the Act or was it required to be filed within three months of the day of execution Patna High Court CWJC No.12512 of 2009 dt.25-02-2023 3/5 of the sale deed i.e. 9.2.1990. However, the said question does not survive for consideration in view of the subsequent development whereby the right of pre-emption itself has been taken away by the Bihar Act No. 6 of 2019 when the Act was amended. The Amending Act reads thus:
"The Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) (Amendment) Act, 2019
1. Short title, Extent and Commencement. - (1) This Act may be called The Bihar Land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) (Amendment) Act, 2019.
(2) It shall extend to the whole of the State of Bihar.
(3) It shall come into force immediately.
2. Amendment in Section 16 of the Act, 1961. - (1) Sub Section (3) of Section-16 of the said Act is hereby repealed.
(2) In the Section-16 of the said Act, the following new sub section-(4) shall be added:-
(4)(i) After the repeal of sub section-(3) of Section-16 of this Act, all cases or proceedings pending before the State Government, the Board of Revenue, the Bihar Land Tribunal, the Divisional Commissioner, the Collector, the Patna High Court CWJC No.12512 of 2009 dt.25-02-2023 4/5 Additional Collector, the Deputy Collector Land Reforms or in any other Court, shall be deemed to be abated.
(ii) Pursuant to the repeal of Sub section-(3) of Section-16 of this Act, any purchase money together with a sum equal to 10% thereof, already legally deposited shall be refunded, without any interest, to the depositor.

...........................................................

7. We have heard the learned counsel for the parties and find that the right of pre-emption, after the Amending Act, abates as Sub-section 4(i) is specifically dealing with all pending proceedings before whatsoever forum. Therefore, the right of pre-emption will stand abated on and after 25.2.2019 including the proceedings which were pending before any forum.

...........................................................

12. ................. Any other Court is wide enough to include the Constitutional Courts i.e. the High Court and the Supreme Court. ................... Thus, keeping in view the object of the Statute, purpose to be achieved and the express language of the Amending Act, all proceedings of pre- emption under the Act pending before any authority under the Act or before any Court shall Patna High Court CWJC No.12512 of 2009 dt.25-02-2023 5/5 stand abated.

13. Consequently, the present appeals are allowed. The entire pre-emption proceedings stand abated. It shall be open to the respondents to withdraw 10% of the amount deposited by them in terms of Section 16 of the Act in accordance with law."(Emphasis Supplied) In view of the above, it is ordered that the instant application stands abated.

It is further directed that in terms of the aforesaid order, it shall be open to the pre-emptor herein to withdraw the amount deposited by him in terms of section 16 of the Act in accordance with law.

The application stands disposed of as having abated.

(Partha Sarthy, J) shiv/-

AFR/NAFR
CAV DATE
Uploading Date            27.02.2023
Transmission Date