Citation : 2021 Latest Caselaw 838 Patna
Judgement Date : 11 February, 2021
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10351 of 2013
======================================================
1. Ranjan Kumar Sinha, S/O Shri Ratneshwar Prasad Sinha Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
2. Kundan Kumar Shukla S/O Shri Roop Narayan Shukla Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
3. Subodh Kumar S/O Shri Hardeo Prasad Srivastava Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
4. Pradeep Kumar Gupta S/O Shri Jagarnath Prasad Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
5. Vinda Prasad Gupta S/O Shri Saryu Sah Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
6. Kashi Thakur S/O Shri Ramdhari Thakur Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
7. Ahmad Hussain S/O Md. Jahangir Allottee Shopkeepers Of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
8. Gajla Pravin W/O Late Abid Hussain Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
9. Anil Thakur S/O Late Sant Thakur Shri Bhushan Prasad Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
10. Madan Raut S/O Shri Ramdeo Raut Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
11. Shankar Kapoor S/O Shri Parmeshwar Kapoor Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
12. Aatish Anand S/O Shri Bhushan Prasad Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran
13. Mankeshwar Prasad S/O Shri Sitaram Prasad Allottee Shopkeepers of Motihari Nagar Parishad, P.O. Motihari, P.S. Town Motihari, District - East Champaran ... ... Petitioner/s Versus
1. The State of Bihar
2. The District Magistrate, East Champaran, Motihari
3. The Special Officer, Motihari, Municipality, P.S. and P.O. - Motihari, Patna High Court CWJC No.10351 of 2013 dt.11-02-2021
District - Motihari
4. The S.D.O. Sadar, Motihari, District - Motihari
5. The Circle Officer, Motihari Sadar, Motihari
6. Motihari Nagar Parishad, Represented through its Executive Officer Motihari Nagar Parishad, Motihari
7. The Executive Officer, Motihari Nagar Parishad
8. The Chairman, Motihari Nagar Parishad, Motihari
9. The Empowered Standing Committee of Motihari Nagar Parishad Motihari, Headed By The Chairman, Motihari Nagar Parishad Motihari.
... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 10209 of 2013 ======================================================
1. Md. Rasul, S/O Late Sukhari Miyan, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
2. Sachin Kumar, S/O Sri Harish Tiwary, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
3. Kumar Amit Singh, S/O Sri Ram Janam Kumar, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
4. Arvind Kumar @ Kumar Arbind Singh, S/O Sri Ram Janam Kumar, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
5. Ravi Kumar, S/O Sri Ramayan Thakur, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
6. Nakcheed Baitha, S/O Sri Bhannu Baitha, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
7. Madiha Khatoon, W/O Md. Anwar, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
8. Mohan Prasad, S/O Sri Narayan Prasad, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
9. Ratnesh Kumar Asthana, S/O Late Rameshwar Prasad Asthana, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
10. Abdul Ajij, S/O Late Abdul Rashid ,Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
11. Prem Shankar Gupta, S/O Late Madan Lal Gupta, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran Patna High Court CWJC No.10351 of 2013 dt.11-02-2021
12. Dinesh Prasad, S/O Sri Bhikhari Sah, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran
13. Md. Haroon, S/O Late Amin Miyan, Allottee Shopkeepers of Motihari Nagar Parishad, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran ... ... Petitioner/s Versus
1. The State of Bihar
2. The District Magistrate, East Champaran, Motihari
3. The Executive Officer, Motihari Nagar Parishad, Motihari
4. S.D.O. Sadar Motihari, East Champaran ... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 19662 of 2013 ======================================================
1. Arun Kumar, Son of Ram Janam Kumar, Resident of Mohalla - Mathia Zirat, P.S. - Chhatauni, District - East Champaran
2. Ram Janam Kumar, Son of Late Rajeshwar Kumar, Resident of Mohalla -
Mathia Zirat, P.S. - Chhatauni, District - East Champaran ... ... Petitioner/s Versus
1. The State of Bihar
2. The District Magistrate, East Champaran, Motihari
3. The Sub-Divisional Officer, Sadar, Motihari, East Champaran
4. Land Reforms Deputy Collector, Motihari, East Champaran
5. Anchaladhikari, Motihari, East Champaran
6. The Chairman, Motihari Municipality, Motihari, East Champaran ... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 5087 of 2020 ======================================================
1. Annapoorna, Devi W/o Bharatabhushan Prasad, Allottee Shopkeeper of Motihari Nagar Parishad, resident of Thakurbari, P.O.- Motihari,
2. Motilal Prasad, S/o Kamala Sah, Shopkeeper of Motihari Nagar Parishad, resident of Panch Mandir Road, Pakari Bazar, Motihari, P.O.- Motihari, P.S.- Town Motihari, District- East Champaran at Motihari.
... ... Petitioner/s Versus
1. The State of Bihar.
2. The District Magistrate, East Champaran, Motihari.
3. The Special Officer, Motihari, Municipality, P.S. and P.O.- Motihari, Patna High Court CWJC No.10351 of 2013 dt.11-02-2021
District- East Champaran, Motihari through Executive Officer, Motihari, Nagar parishad, Motihari
4. The S.D.O., Sadar, Motihari, District- East Champaran, Motihari.
5. The D.C.L.R., Sadar, Motihari, District- East Champaran.
6. The Circle Officer, Motihari Sadar, Motihari.
7. The Motihari Nagar Parishad, Represent through its Executive Officer, Motihari Nagar Parishad, Motihari.
8. The Executive Officer, Motihari Nagar Parishad, Motihari.
9. The Chairman, Motihari Nagar Parishad, Motihari.
10. The Empowered Standing Committee of Motihari Nagar Parishad, Motihari, Headed by the Chairman, Motihari Nagar Parishad, Motihari.
... ... Respondent/s ====================================================== Appearance :
(In Civil Writ Jurisdiction Case No. 10351 of 2013) For the Petitioner/s : Mr.Satyendra Rai, Advocate For the Respondent/s : Mr. (In Civil Writ Jurisdiction Case No. 10209 of 2013) For the Petitioner/s : Mr. Binod Kumar Mishra, Advocate For the Respondent/s : Mr. Santosh Kumar Mishra, AC to SC-26 Mr. Ratnakar Pandey, Advocate (In Civil Writ Jurisdiction Case No. 19662 of 2013) For the Petitioner/s : Mr. Uma Shankar Verma, Advocate Mr. Binod Kumar Mishra, Advocate For the Respondent/s : Mr. Vinay Kriti Singh, GA-2 Mr. Sumant Kr. Singh, AC to GA-2 (In Civil Writ Jurisdiction Case No. 5087 of 2020) For the Petitioner/s : Mr. Shekhar Singh, Advocate Mr. Satyendra Rai, Advocate For the Respondent/s : Mr. Rakesh Kumar Shrivastava, AC GP-15 ====================================================== CORAM: HONOURABLE MR. JUSTICE ANIL KUMAR UPADHYAY ORAL JUDGMENT
Date : 11-02-2021 Heard learned counsel for the petitioners, State and other
respondents.
2. Since all the writ applications involve common
question of facts and law and with the consent of the parties, all
the writ applications are being disposed of by this common oral
judgment.
Patna High Court CWJC No.10351 of 2013 dt.11-02-2021
3. This batch of writ applications have chequered
history. Earlier, the petitioners have approached this Court against
the decision of the respondent Special Officer, Motihari
Municipality. The order was interfered by the Writ Court in
C.W.J.C. No. 7345 of 1999 on the ground that the order was
passed without giving opportunity of hearing. After the order was
passed in favour of the petitioners, the matter was examined by the
Special Officer, Motihari Municipality and on consideration of the
entire materials, the respondent Special Officer came to the
conclusion that there is no need to cancel settlement in favour of
the petitioners. However, another proceeding with regard to the
encroachment over public land was drawn against the petitioners.
The Circle Officer, Sadar in encroachment proceeding has come to
a conclusion that the petitioners are encroachers. Against the order
of the Circle Officer, the petitioners approached this Court in
C.W.J.C. No. 5922 of 2010. The writ petition was disposed of with
liberty to the petitioners to approach the appropriate authority. The
Court granted indulgence to the petitioners to the extent that the
delay in filing appeal shall be condoned. After the order of this
Court in C.W.J.C. No. 5922 of 2010, the matter was examined by
the Collector, East Champaran, Motihari in Encroachment Appeal Patna High Court CWJC No.10351 of 2013 dt.11-02-2021
No. 56 of 2011-12. The Collector dismissed the Encroachment
Appeal by detailed order.
4. Learned counsel for the petitioners submits that the
petitioners are displaced persons and their shop/land have been
settled by the competent authority and in fact they were running
shop for their livelihood. Learned counsel further submits that the
land, in question, is Gair Mazarua Malik and, as such, the
respondent Motihari Municipality has every jurisdiction to settle
the land to the displaced persons so that they may earn their
livelihood.
5. In a proceeding under Article 226 of the Constitution
of India, the Court is not in a position to enter into the controversy
whether the land is a public land or not. The competent authority
under the Public Land Encroachment Act have already determined
the issue and held out that the petitioners are encroachers over the
public land and the order passed by the Circle Officer, who is the
competent authority under the Act was approved by the Collector,
Motihari in Encroachment Appeal, bearing Encroachment Appeal
No. 56 of 2011-12.
6. The only issue before this Court which require to be
decided is the right of livelihood of the petitioners, as they claimed
that they are displaced persons and as a Welfare State, it is the Patna High Court CWJC No.10351 of 2013 dt.11-02-2021
responsibility of the State to provide opportunity to earn bread and
butter.
7. The Apex Court has occasion to examine the right of
Street Hawkers in Saudan Singh and Ors. vs N.D.M.C. and
Ors., reported in AIR 1992 SC 1153, where the Apex Court had
noted the right of squatting as integral part of Article 21 of the
Constitution of India. Though this Court is not inclined to interfere
with the order passed by the Collector in the Encroachment
Appeal, but at the same time, the Court is of the considered view
that the Welfare State has to adopt welfare measures so that the
petitioners, who claims to be the displaced persons and they were
allotted land for running shops with a view to earn bread and
butter from such shops be extended some protection. The
respondent District Magistrate, Motihari is required to explore
possibility of alternative arrangement so that the petitioners and
their family members may not be rendered jobless and suffer
penury on account of decision to remove encroachment without
providing alternative arrangement for their livelihood.
8. The Court hope and trust that the District Magistrate,
Motihari shall explore the possibility of allotment of suitable place
to the petitioners so that the petitioners and their family may not be
affected adversely. Necessary decision in this regard may be taken Patna High Court CWJC No.10351 of 2013 dt.11-02-2021
by the respondent District Magistrate within a period of six months
from the date of receipt/production of a copy of this order.
9. With the aforesaid, all the writ applications stand
disposed of.
(Anil Kumar Upadhyay, J) uday/-
AFR/NAFR NAFR CAV DATE NA Uploading Date 18.02.2021 Transmission Date NA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!