Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranchi Regional Development Authority vs Lovelin Kumar
2026 Latest Caselaw 2069 Jhar

Citation : 2026 Latest Caselaw 2069 Jhar
Judgement Date : 18 March, 2026

[Cites 1, Cited by 0]

Jharkhand High Court

Ranchi Regional Development Authority vs Lovelin Kumar on 18 March, 2026

Author: Rajesh Shankar
Bench: Rajesh Shankar
 IN THE HIGH COURT OF JHARKHAND AT RANCHI
               L.P.A. No. 19 of 2026
       [Arising out of W.P. (C) No. 4678 of 2023]
1. Ranchi Regional Development Authority, having its office at 1st
   Floor, Pragati Sadan, Kutchery Road, P.O. G.P.O. Ranchi, P.S.
   Kotwali, District Ranchi.
2. Vice- Chairman, Ranchi Regional Development Authority, having its
   office at 1st Floor, Pragati Sadan, Kutchery Road, P.O. G.P.O.
   Ranchi, P.S. Kotwali, District Ranchi.
                                           ...  Respondents/Appellants
                          Versus
Lovelin Kumar, aged about 47 years, son of Late Shyam Bihari Tiwary,
Resident of Tiwary Niwas, Tripathy Colony, Behind Hotel Yuvraj
Palace, P.O. Doranda, P.S. Doranda, District Ranchi, Jharkhand.
                                       ...     Writ Petitioner/Respondent
                          WITH
                    L.P.A. No. 26 of 2026
        [Arising out of W.P. (C) No. 1592 of 2022]
1. Ranchi Regional Development Authority, having its office at 1st
   Floor, Pragati Sadan, Kutchery Road, P.O. G.P.O. Ranchi, P.S.
   Kotwali, District Ranchi.
2. Vice- Chairman, Ranchi Regional Development Authority, having its
   office at 1st Floor, Pragati Sadan, Kutchery Road, P.O. G.P.O.
   Ranchi, P.S. Kotwali, District Ranchi.
                                          ...  Respondents/Appellants
                          Versus
1. Premlata Agarwal, aged about 70 years, wife of Prakash Chand
   Agarwal, resident of Cozy Corner, Burdwan Compound, P.O.
   Lalpur, P.S. Lalpur, District Ranchi.
                                              Writ Petitioner/Respondent
2. State of Jharkhand through Secretary, Department of Urban
   Development & Housing Department, Project Building, Dhurwa,
   P.O. & P.S. Dhurwa, District Ranchi.
                                ...  Respondent/Performa Respondent
                          WITH
                    L.P.A. No. 32 of 2026
       [Arising out of W.P. (C) No. 1595 of 2022]
1. Ranchi Regional Development Authority, having its office at 1st
   Floor, Pragati Sadan, Kutchery Road, P.O. G.P.O. Ranchi, P.S.
   Kotwali, District Ranchi.
                                                                Page 1 of 8
 2. Vice- Chairman, Ranchi Regional Development Authority, having its
   office at 1st Floor, Pragati Sadan, Kutchery Road, P.O. G.P.O.
   Ranchi, P.S. Kotwali, District Ranchi.
                                           ...  Respondents/Appellants
                          Versus
Premlata Agarwal, aged about 70 years, wife of Prakash Chand
Agarwal, resident of Cozy Corner, Burdwan Compound, P.O. Lalpur,
P.S. Lalpur, District Ranchi.
                                       ...     Writ Petitioner/Respondent
                          WITH
                    L.P.A. No. 40 of 2026
       [Arising out of W.P. (C) No. 4130 of 2021]
1. Vice- Chairman, Ranchi Regional Development Authority, having its
   office at Kutchery Road, Deputy Para, Ahirtoli, P.O. G.P.O., P.S.
   Kotwali, District Ranchi.
2. Secretary cum State Officer, Ranchi Regional Development
   Authority, having its office at, Kutchery Road, Deputy Para, Ahirtoli,
   P.O. G.P.O., P.S. Kotwali, District Ranchi.
                                          ...   Respondents/Appellants
                          Versus
1. R.S. Education Foundation Pvt. Ltd., Having its registered 29/1A,
   Ground Floor, Chandranath Chaterjee Street, P.O. G.P.O, P.S.
   Bhawanipore, District Kolkata, State West Bengal, through its
   authorized signatory Pankaj Banka, aged about 43 years, S/O Sri
   Ramesh Banka R/O Ratu Road, P.O. G.P.O. & P.S. Kotwali District
   Ranchi.
2. R.S. Foundation Pvt. Ltd. Having its registered office at "Radha
   Gouri", Goushala Chowk, North Market Road, Uppar Bazar, P.O.
   G.P.O, P.S. Kotwali, District Ranchi through its authorized signatory
   Prashant Kumar, aged about 42 years, S/O Shri P.C. Prasad, R/O
   Singh More, P.O. Hatia. & P.S. Jagganathpur, District Ranchi
3. Sharda Global School, run by RS. Foundation situated and having
   its office at Bukru, P.Ο. Kanke, P.S. Kanke, District Ranchi through
   its authorized signatory Bipin Kumar, aged about 32 years, S/O
   Late Mahendra Ram near B.A.U. Gate Kanke, P.O. Kanke, P.S.
   Kanke, District Ranchi
                                           Writ Petitioners/ Respondents
4. State of Jharkhand through its Principal Secretary, Urban
   Development & Housing Department, Government of Jharkhand,

                                                                Page 2 of 8
    having its office at Project Bhawan, P.O Dhurwa, P.S
   Jagannathpur, District Ranchi.
                                   Respondent/ Performa Respondent
                         WITH
                  L.P.A. No. 59 of 2026
      [Arising out of W.P. (C) No. 6039 of 2023]
1. Ranchi Regional Development Authority, having its office at 1st
   Floor, Pragati Sadan, Kutchery Road, P.O. G.P.O. Ranchi, P.S.
   Kotwali, District Ranchi.
2. Vice- Chairman, Ranchi Regional Development Authority, having its
   office at 1st Floor, Pragati Sadan, Kutchery Road, P.O. G.P.O.
   Ranchi, P.S. Kotwali, District Ranchi.
                                          ...  Respondents/Appellants
                         Versus
1. Minu Trivedi, aged about 65 years, wife of Late Bharat Nath Trivedi,
   presently residing at Flat No. 4C, Vijaya Homes, Amethiya Nagar,
   Namkum, P.O. Namkum and P.S. Namkum, District -Ranchi,
   permanent resident of Tripathi Colony, Tiwary Niwas, Behind Hotel
   Yuvraj Palace, P.O. Doranda, P.S. Doranda, District Ranchi,
   Jharkhand.
2. Sheo Narayan Prasad, about aged 64 years, son of Late Harikesh
   Vishwakarma, resident of Qtr. No. ME/28-B Area V, Maithon Dam,
   P.O. Dhanbad, P.S. Dhanbad, District Dhanbad, Jharkhand.
3. Meena Singh, aged about 58 years, wife of Dilip Singh, resident of
   Makan-250, Bina Niketan, Near Sarkari Kuwa, Mani Tola, Hinoo,
   P.O. Doranda, P.S. Doranda, District Ranchi, Jharkhand.
4. Seetu Singh Chhetry, aged about 45 years, wife of Devesh Singh
   Chhetry, resident of Near Sarkari Kuan, Bina Niketan, Mani Tola,
   Hinoo, P.O. Doranda, P.S. Doranda, District Ranchi, Jharkhand.
5. Kabita Pradhan, aged about 50 years, wife of Tej Kumar Pradhan,
   resident of Flat No.4B, Vijaya Homes, Amethiya Nagar, Near
   Vinayaka Hospital, Khijri Block, P.O. Namkum, P.S. Namkum,
   District Ranchi, Jharkhand.
6. Tej Kumar Pradhan, aged about 55 years, son of Sukman Pradhan,
   resident of Flat No.4B, Vijaya Homes, Amethiya Nagar, Near
   Vinayaka Hospital, Khijri Block, P.O. Namkum, P.S. Namkum,
   District Ranchi, Jharkhand.
7. Shibendu Majumdar, aged about 58 years, son of Purnendu
   Bhuson, resident of Majumdar, Vijaya Homes Flat No. 2C, Amethia

                                                               Page 3 of 8
     Nagar, Namkum, P.O. Namkum, P.S. Namkum, District Ranchi,
    Jharkhand.
8. Purnendu Kumar Singh, aged about 62 years, son of Ram Prawesh
    Singh, resident of Flat No. 4A, Shree Prakash Apartment, Bariatu
    Road, Near Agrawal Nursing Home, Karamtoli, Ranchi, P.O. Ranchi
    University, P.S. Morabadi, District Ranchi, Jharkhand.
9. Chandra Chur Chakraborty, aged about 54 years, son of Late
    Nityanand Chakraborty, resident of Bishop Westcott Boy's School
    Namkum, P.O. Namkum, P.S. Namkum, District Ranchi, Jharkhand.
10. Samapati Chakraborty, aged about 39 years, wife of Chandra Chur
    Chakraborty, resident of Bishop Westcott Boy's School Namkum,
    P.O. Namkum, P.S. Namkum District Ranchi, Jharkhand.
11. Chandra Sekhar Chakraborty, aged about 60 years, son of late
    Nityanand Chakraborty, resident of Bishop Westcott Boy's School,
    Namkum, P.O. Namkum, P.S. Namkum, District Ranchi, Jharkhand.
12. Smt. Banashree Chakraborty, wife of Chandra Sekhar Chakraborty
    resident of Bishop Westcott Boy's School Namkum, P.O. Namkum,
    P.S. Namkum, District Ranchi, Jharkhand.
                                      ...   Writ Petitioners/Respondents
                          ---------

CORAM: HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE RAJESH SHANKAR

---------

For the Appellants: Mr. Rajiv Ranjan, Advocate General Mr. Shray Mishra, A.C. to A.G. Ms. Sonal Tiwari, A.C. to A.G. Mr. Manish Kumar, Sr. S.C.-II Mr. Ashwini Bhushan, A.C. to Sr. S.C.-II For the Respondents: Mr. Indrajit Sinha, Advocate Mr. Bhaskar Trivedi, Advocate Mr. Ankit Vishal, Advocate (LPA Nos.19/26, 26/26, 32/26, 59/26) Mr. Kumar Harsh, Advocate Mr. T. Mohanta, Advocate Mr. Harsh Vardhan, Advocate (LPA No.40/2026)

---------

04/Dated: 18.03.2026

1. Heard the learned Advocate General for the appellants, Mr.

Indrajit Sinha, Mr. Kumar Harsh and Mr. Bhaskar Trivedi, learned

counsels, appearing for the contesting respondents.

2. These appeals are directed against the common judgment and

order dated 14.11.2025 made by the learned Single Judge holding

inter alia that the jurisdiction of the Ranchi Regional Development

Authority (appellants herein) will not extend over Panchayat Areas.

3. For reaching the above conclusion, the learned Single Judge

has inter alia relied on Part IX and Part IX-A of the Constitution brought

into force by the 73rd and 74th Amendments of 1992 and also to the

Notification published by the Department of Rural Development,

Government of Jharkhand, dated 12th of August 2017, stating that this

Notification has brought into force The Jharkhand Panchayat Land

Development (Map and Building Development) Rules, 2017. According

to us, this issue requires careful consideration, and therefore, these

appeals warrant admission. Therefore, we admit these appeals and

expedite their hearing.

4. Insofar as the interim relief is concerned, at the outset, we note

that a submission was made on behalf of the petitioners before the

learned Single Judge that the Notification dated 12th of August 2017

(Annexure 20) brought into force the Jharkhand Panchayat Land

Development (Map and Building Development) Rules, 2017. Further

submission was made that these rules had been framed by the State

Government in exercise of powers under Section 131 of the Jharkhand

Panchayat Raj Act, 2001, to provide for a procedure of a sanction of a

building plan/map in respect of a building which is to be constructed

over an area covered by the operation by the Jharkhand Panchayat

Raj Act, 2001.

5. The learned Single Judge has recorded that the respondents

have not disputed the above position. This means that this was one of

the reasons relied upon to reach the conclusion that the jurisdiction of

the Ranchi Regional Development Authority (appellants herein) will not

extend over Panchayat Areas.

6. The learned Advocate General submitted that there was no

question of raising any dispute because a bare reading of the

Notification dated 12th of August 2017 would show that the Rules

referred to therein were only "Draft Rules" published to invite

objections and suggestions. The Notification nowhere says that such

Rules had been brought into force. He submitted that such rules were

never brought into force, inter alia, because the mukhiyas or the

Panchayats do not even have the technical expertise to undertake

planning activities or to approve construction plans.

7. According to us, at least prima facie, the submission, which was

made on behalf of the petitioners in relation to "2017 Draft Rules" and

the attempt to pass off such "Draft Rules" as Rules in force, was quite

misconceived and misleading. In any event, since such Rules were

one of the considerations that prompted the learned Single Judge to

take the view that RRDA ceases to have any jurisdiction over the areas

covered by the operation under the Jharkhand Panchayat Raj Act,

2001, at least prima facie, this position may require a revisit.

8. Even the issue of application of the doctrine of "occupied field"

which has been invoked by the learned Single Judge would require a

further and detailed examination. At least prima facie, the scope of the

two legislations appears to be different.

9. In the meantime, if constructions and developments are

permitted in Panchayat Areas solely on the basis of permissions

issued by the Mukhiyas or even the Panchayat as a body, we think,

prima facie, that public interest might be a casualty. An irreversible

situation is likely to arise in which the parties, who propose to construct

or who construct based only on the permissions from the Mukhiyas or

the Panchyat, would claim equities.

10. The Learned Advocate General has contended that the

Panchayats do not have the technical expertise to approve building

construction plans. He has also contended that the effect of the

impugned judgment and order is to virtually strike down the provisions

of the law under which the RRDA came to be constituted or, in any

event, to efface the provisions of such enactment insofar as Panchayat

Areas are concerned. He submitted that, in terms of the assignment,

issues of constitutional validity are required to be addressed by the

Division Bench.

11. For all the above reasons, we are satisfied that a case has been

made out to stay the operation of the impugned judgment and order

dated 14.11.2025. Accordingly, we stay the operation of the impugned

judgment and order 14.11.2025, pending the disposal of these

appeals. However, we clarify that based on this stay, the RRDA should

not proceed with the demolition orders already made. The status quo

will have to be maintained. This means that where structures are

ordered to be sealed, the sealing will continue, but the RRDA will not

proceed with demolitions during the pendency of these appeals.

12. The learned counsel for the respondents in LPA No. 40 of 2026

submits that no demolition order has been made by the RRDA, but

only a notice to show cause has been issued to the respondents.

13. RRDA is granted liberty to proceed with such show cause

notices; however, if any adverse action is proposed, the same should

not be actually implemented without seeking leave of this Court.

14. The learned counsel for the respondents in LPA No. 59 of 2026

submits that the 6th respondent has expired, and he says that within

two weeks from today, he will furnish the details of legal

representatives of the 6th respondent to the learned counsel appearing

with the learned Advocate General on behalf of the appellants.

15. Necessary steps must be taken to bring such legal

representatives on record.

16. These LPAs are fixed for final hearing in the week commencing

from the 15th of June 2026.

17. The learned counsel for the parties are requested to provide

brief notes of their arguments, along with the decisions they propose to

rely upon, before the final hearing.

(M. S. Sonak, C.J.)

(Rajesh Shankar, J.) March 18, 2026 Manoj/ Sharda/Cp.2 Uploaded on 19.03.2026

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter