Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Triveni Prasad @ Triveni Saw vs The State Of Jharkhand
2026 Latest Caselaw 1177 Jhar

Citation : 2026 Latest Caselaw 1177 Jhar
Judgement Date : 16 February, 2026

[Cites 0, Cited by 0]

Jharkhand High Court

Triveni Prasad @ Triveni Saw vs The State Of Jharkhand on 16 February, 2026

Author: Rajesh Kumar
Bench: Rajesh Kumar
                                                                   2026:JHHC:4210

     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        (Civil Writ Jurisdiction)
                      W.P. (C) No.1005 of 2026
                                  ----

Triveni Prasad @ Triveni Saw, aged about 45 years, s/o Late Janki Saw, r/o vill - Chamatu, P.O. - Ganeshpur, P.S.-Balumath, District - Latehar, Jharkhand. .... .... Petitioner(s) Versus

1. The State of Jharkhand

2. The Secretary, Department of Revenue, Registration & Land Reforms, New Auditorium, Ground Floor, Project Building, Dhurwa, P.O.+P.S.- Dhurwa, District - Ranchi, Jharkhand.

3. The Deputy Commissioner, Latehar, P.O.+P.S. & District - Latehar.

4. The Circle Officer, Balumath, P.O.+P.S.- Balumath, District - Latehar.

.... .... Respondent(s)

----

CORAM: HON'BLE MR. JUSTICE RAJESH KUMAR

----

For the Petitioner(s) : Mr. Jawahar Sah, Adv.

For the Respondent(s)           : A.C. to A.G.
                                  ----
02/Dated: 16th February, 2026

1. The present writ petition has been filed for following reliefs:-

"for issuance of appropriate writ(s)/order(s)/direction(s) particularly in the nature of mandamus, commanding upon the concerned respondents specially respondent no.4 i.e. the circle officer, Balumath to expedite the representations of the petitioners which has been duly received in the office of the Circle officer, Balumath on 27.09.25, in connection with issuance of online rent receipt with respect to mauja Chamatu, Thana no. 56, Circle Balumath, District- Latehar, Khat number and Kheshra number of the same has been mentioned in the order of the Revenue officer pursuant to common order passed in favour of the petitioner by the Revenue officer Latehar in Revenue Case no. 1788/90, vide its order dated 10.05.16, which has been kept pending without any rhyme and reason and as per the knowledge of the petitioner there is no any legal impediment for the issuance of the same with respect to the Khata number and kheshra numbers referred herein."

2. The description of land of the petitioner is as follows:-

"Mauja Chamatu, Thana No.56, Circle Balumath, District - Latehar, Khata No.213, Khesra Nos.494, 2147, 617, 2153, 2247, Rakba 3.06, 1.07, 3.09, 1.67 and 1.46 Acres."

2026:JHHC:4210

3. Heard learned counsel for the parties and perused the materials available on record.

4. It transpires that the petitioner has claimed right, title and possession over the land in question on the basis of Kewala and Zamindari Hukumnama issued in the name of his father and that rent was being regularly deposited. It further appears that upon detection of entry of the name of the State in the revenue records, the petitioner preferred an application before the Revenue Authority under Section 87 of the Chhotanagpur Tenancy Act, 1908 for correction of records. The competent Revenue Authority, after considering the documents and statements of witnesses, allowed the claim of the petitioner vide order dated 10.05.2016 passed in Revenue Case No. 1788 of 1990.

5. In pursuant of the order dated 10.05.2016, the petitioner made a representation before the Circle Officer, Balumath for the issuance of online rent receipt with respect to the abovementioned land but the same has been kept pending while the representation of the petitioner has been received in the office of the Circle Officer on 27.09.2025 (Annexure-2).

6. The said order dated 10.05.2016 has neither been stayed nor set aside by any superior Forum and, therefore, the same has attained finality.

7. In view of the aforesaid admitted factual matrix, once the correction has been directed by the Competent Authority under the provisions of the Chhotanagpur Tenancy Act, 1908, the Circle Officer, is duty bound to act in accordance with the said order and give effect to the same in the revenue records, including issuance of online rent receipts, if there is no other legal impediment.

8. Mere pendency of representation of the petitioner since 27.09.2025, without any decision thereon, cannot be appreciated, particularly when a judicial/quasi-judicial order has already been passed in favour of the petitioner.

9. Accordingly, this writ petition is hereby allowed with a direction to the Circle Officer, Balumath, District-Latehar, to consider and dispose of the representation of the petitioner in light of the order dated 10.05.2016 Page | 2 W.P. (C) No.1005 of 2026 2026:JHHC:4210

passed in Revenue Case No. 1788 of 1990 and to take consequential steps, including issuance of online rent receipt, if the petitioner is otherwise found entitled, within a period of six weeks from the date of receipt/production of a copy of this order.

10. It is made clear that if the aforesaid exercise is not completed within six weeks, the petitioner is entitled for Rs.10,000/- (Ten thousand) as a litigation cost, to be paid by the Deputy Commissioner, Latehar, who will recover the said amount from the erring officials.

11. The respondent No.2 i.e. the Secretary, Department of Revenue, Registration and Land Reforms, Government of Jharkhand, Ranchi is held responsible for compliance of the aforesaid order.

12. With above observation and direction, the present writ petition stands disposed of.

13. Pending interlocutory application, if any, also stands disposed of.

(Rajesh Kumar, J.)

Dated: 16th February, 2026 Amar/-

Uploaded




Page | 3                                                         W.P. (C) No.1005 of 2026
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter