Patna High Court
Meena Srivastava vs The State Of Bihar And Ors on 21 February, 2023
Author: Partha Sarthy
Bench: Partha Sarthy
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11874 of 2018
======================================================
Meena Srivastava Wifeof Late Suresh Chandra, Resident of Mohalla-V.M.
Field Ward No.10 Hajipur P.O. and P.S. Gopalganj, Distict-Gopalganj.
... ... Petitioner/s
Versus
1. The State Of Bihar, through the Principal Secretary, Department of Land
Reforms and Revenue.
2. The Commissioner, Saran Division, Chapra.
3. The Collector, Gopalganj.
4. The D.C.L.R., Hathua, District-Gopalganj.
5. Mazharul Haque @ Majharul Haque, Son of Late Mohamad Dowaddin,
Resident of Village-Brindaban P.S. Uchaka Gaon, District-Gopalganj.
6. Shekh Shamsul Haque, Son of Late Sheikh Bhikhari
7. Md. Alanoor, Son of Late Sheikh Jamadar. S.No. 6 and 7 are Resident of
Village-Brindaban, P.S.Uchakagaon, District-Gopalganj.
8. Bimla Devi, Wifeof Radhe Shyam Rungta, Resident of Mohalla Adhivakta
Nagar, Gopalganj, Ward No. 4, P.S. and District Gopalganj.
... ... Respondent/s
======================================================
Appearance :
For the Petitioner : Mr. Navin Nikunj, Advocate
Mr. Anirudh Kumar Verma, Advocate
Mr. Gyan Prakash Jha, Advocate
Mr. Vyas Kr. Mishra, Advocate
For the Respondent no. 5: Mr. Amir Alam, Advocate
For the State : Mrs. Prakritita Sharma, AC to SC-25
======================================================
CORAM: HONOURABLE MR. JUSTICE PARTHA SARTHY
ORAL JUDGMENT
Date : 21-02-2023 Heard learned counsel for the parties.
In the instant application, the petitioner has prayed for the following reliefs:
"i) Quashing the order dated 16.01.2018 (Annexure-6) passed by the Bihar Land Tribunal, Patna in B.L.T. Case No. 123 of 2016.
ii) Quashing the order dated 21.12.2013 Patna High Court CWJC No.11874 of 2018 dt.21-02-2023 2/5 (Annexure 4) passed by the Respondent No.3 in Ceiling Appeal No. 14/2013.
iii) Rejecting the pre-emption claim of the Respondent 1st set.
iv) Grant any other relief deemed 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 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 Patna High Court CWJC No.11874 of 2018 dt.21-02-2023 3/5 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 Additional Collector, the Deputy Collector Land Reforms or in any other Court, shall be deemed to be abated.
Patna High Court CWJC No.11874 of 2018 dt.21-02-2023 4/5
(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 stand abated.
13. Consequently, the present appeals are allowed. The entire pre-emption proceedings stand abated. It shall be open to the respondents Patna High Court CWJC No.11874 of 2018 dt.21-02-2023 5/5 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 22.02.2023 Transmission Date