Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajit Kumar Ambastha vs The State Of Bihar
2023 Latest Caselaw 4254 Patna

Citation : 2023 Latest Caselaw 4254 Patna
Judgement Date : 4 September, 2023

Patna High Court
Ajit Kumar Ambastha vs The State Of Bihar on 4 September, 2023
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Civil Writ Jurisdiction Case No.7113 of 2023
     ======================================================

Asha Devi W/o Brijkishore Prasad, R/o 488, Chitragupta Nagar Maranpur, Akshywat, Maranpur, P.S Chand Chaura, District- Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar Patna.

2. The principal Secretary Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner Magadh at Gaya.

4. The District Magistrate Gaya.

5. The Additional Collector, Gaya

6. The Circle officer, Nagar Town, Gaya.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 7117 of 2023 ====================================================== Ajit Kumar Ambastha S/o Late Ramswaroop Prasad, R/o Mohalla Maranpur, P.S. Chand Chaura, District Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar, Patna.

2. The Principal Secretary Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner Magadh at Gaya.

4. The District Magistrate, Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 7118 of 2023 ====================================================== Prema Sinha W/o Akshay Kumar Sinha R/o 486 Chitragupt Nagar, Maranpur, P.S. Chand Chaura, District- Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar, Patna. Patna High Court CWJC No.7113 of 2023 dt.04-09-2023

2. The Principal Secretary, Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner, Magadh at Gaya.

4. The District Magistrate, Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 7298 of 2023 ====================================================== Surajdeo Pandey S/o Bindeshwari Pandey R/o 61, Maranpur, Akshywat, Maranpur, P.S. Chand Chaura, District-Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar Patna.

2. The Principal Secretary Revenue land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner Magadh at Gaya.

4. The District Magistrate Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 7446 of 2023 ====================================================== Nagmati Devi W/o Ramcharitra Singh, R/o 83, Maranpur, Akshywat, Maranpur, P.S. Chand Chaura, District - Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar Patna.

2. The Principal Secretary Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner Magadh at Gaya.

4. The District Magistrate Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya.

... ... Respondent/s Patna High Court CWJC No.7113 of 2023 dt.04-09-2023

====================================================== with Civil Writ Jurisdiction Case No. 7877 of 2023 ====================================================== Navin Kumar S/o Late Ramanuj Prasad, R/o House No. 490, Village- Maranpur, Akshywat, Maranpur, P.S. Chand Chaura, District- Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar Patna.

2. The Principal Secretary, Revenue Land Reform Department, Govt. of Bihar Patna.

3. The Divisional Commissioner, Magadh at Gaya.

4. The District Magistrate, Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 7987 of 2023 ====================================================== Krishna Prasad S/o Narayan Saw R/O Maranpur, Akshywat, Maranpur, P.S Chand Chaura, District- Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar Patna.

2. The Principal Secretary Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner Magadh at Gaya.

4. The District Magistrate Gaya.

5. The Additional Collector Gaya.

6. The Circle Officer Nagar Town, Gaya

... ... Respondent/s ====================================================== with

Civil Writ Jurisdiction Case No. 7990 of 2023 ====================================================== Rita Devi @ Rita Sinha W/o Bachchan Kumar Sinha, R/o Maranpur, P.S. Chand Chaura, District - Gaya.

... ... Petitioner/s Versus Patna High Court CWJC No.7113 of 2023 dt.04-09-2023

1. The State of Bihar through Chief Secretary, Govt. of Bihar, Patna.

2. The Principal Secretary Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner Magadh at Gaya.

4. The District Magistrate Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 7998 of 2023 ====================================================== Ram Kishore Prasad S/O Yogendra Prasad R/o Near Akashybat, Chitragupt Nagar, Maranpur, P.S Chand Chaura, District- Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar Patna

2. The Principal Secretary Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner Magadh at Gaya

4. The District Magistrate Gaya

5. The Additional Collector, Gaya

6. The Circle Officer, Nagar Town, Gaya

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 8001 of 2023 ====================================================== Neeta Verma W/o Ashok Kumar, R/o House No. 1689, Ward No. 44, Maranpur, Akshywat, Maranpur, P.S. Chand Chaura, District- Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary Govt. of Bihar, Patna.

2. The Principal Secretary, Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner, Magadh at Gaya.

4. The District Magistrate, Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya. Patna High Court CWJC No.7113 of 2023 dt.04-09-2023

... ... Respondent/s ====================================================== with

Civil Writ Jurisdiction Case No. 8012 of 2023 ====================================================== Uma Devi W/o Kishori Saw, R/o Akshywat Road, Maranpur, P.S. Chand Chaura, District - Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar, Patna.

2. The Principal Secretary Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner, Magadh at Gaya.

4. The District Magistrate, Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya.

... ... Respondent/s ====================================================== with

Civil Writ Jurisdiction Case No. 8050 of 2023 ====================================================== Sheela Karn W/o Akhilesh Prasad Karn, R/o 489, Chitragupta Nagar Maranpur, Akshywat, Maranpur, P.S. Chand Chaura, District - Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar Patna.

2. The Principal Secretary Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner Magadh at Gaya.

4. The District Magistrate Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya.

... ... Respondent/s ====================================================== with

Civil Writ Jurisdiction Case No. 8460 of 2023 ====================================================== Patna High Court CWJC No.7113 of 2023 dt.04-09-2023

Ajay Kumar S/o Visheshwar Prasad, R/o Maranpur, Akshywat, Maranpur, P.S. Chand Chaura, District-Gaya.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Govt. of Bihar, Patna.

2. The Principal Secretary, Revenue Land Reform Department, Govt. of Bihar, Patna.

3. The Divisional Commissioner Magadh at Gaya.

4. The District Magistrate, Gaya.

5. The Additional Collector, Gaya.

6. The Circle Officer, Nagar Town, Gaya.

... ... Respondent/s ====================================================== Appearance :

(In Civil Writ Jurisdiction Case No. 7113 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Raj Kishore Roy ( Gp 18 ) (In Civil Writ Jurisdiction Case No. 7117 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Md. Khurshid Alam ( Aag 12 ) (In Civil Writ Jurisdiction Case No. 7118 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Sajid Salim Khan ( Sc 25 ) (In Civil Writ Jurisdiction Case No. 7298 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Sajid Salim Khan (Sc25) (In Civil Writ Jurisdiction Case No. 7446 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Rishi Raj Sinha (Sc19) (In Civil Writ Jurisdiction Case No. 7877 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Md. Khurshid Alam (Aag12) (In Civil Writ Jurisdiction Case No. 7987 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Rishi Raj Sinha ( Sc 19 ) (In Civil Writ Jurisdiction Case No. 7990 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Rishi Raj Sinha ( Sc 19 ) (In Civil Writ Jurisdiction Case No. 7998 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Rishi Raj Sinha ( Sc 19 ) (In Civil Writ Jurisdiction Case No. 8001 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Raj Kishore Roy ( Gp 18 ) (In Civil Writ Jurisdiction Case No. 8012 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Md. Khurshid Alam ( Aag 12 ) (In Civil Writ Jurisdiction Case No. 8050 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Sajid Salim Khan (Sc25) Patna High Court CWJC No.7113 of 2023 dt.04-09-2023

(In Civil Writ Jurisdiction Case No. 8460 of 2023) For the Petitioner/s : Mr.Praveen Kumar, Advocate For the Respondent/s : Mr.Md. Khurshid Alam (Aag12) ====================================================== CORAM: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH ORAL JUDGEMENT Date:04-09-2023

1. The learned counsels for the respondent-

State appearing in the aforesaid cases, have filed

their respective counter affidavit, which are taken

on record.

2. For the purposes of dealing with issue in

hand, it would be appropriate to refer to the first

writ petition, i.e. CWJC No.7113 of 2023.

3. The prayer made by the petitioners in all

the cases is for quashing the entire proceedings

pertaining to Encroachment Case No.45 of 2019-

2020, initiated by the Circle Officer, Sadar, Gaya,

against the aforesaid petitioners on the ground

that earlier also encroachment proceedings had

been initiated, however, the same were dropped

by the then Circle Officer, Nagar Town, Gaya,

nonetheless, another encroachment proceeding

has been initiated against the petitioners illegally.

It is also submitted by the learned counsel for the

petitioners that the right, title and interest over the Patna High Court CWJC No.7113 of 2023 dt.04-09-2023

land in question has been legally acquired by the

petitioners and perfected by virtue of judgment

and decree dated 28.09.1985 and 08.10.1985,

respectively, passed by the learned Court of

Additional Munsiff-II, Gaya in Title Suit No.12/84

A.M.II/101/80(MF.I), in favour of the petitioners.

4. The learned counsel for the State have

though not disputed the aforesaid facts, but have

submitted that the State has filed a Title Appeal

bearing Title Appeal No.20 of 2020, before the

learned Civil Court, Gaya against the aforesaid

judgment dated 28.09.1985 and the decree dated

08.10.1985, passed by the learned Additional

Munsif-II, Civil Court, Gaya in Title Suit No.12 of

1984/101 of 1980, hence, it is submitted that the

issue of right, title and interest of the petitioners in

the land in question is still pending adjudication

before the learned Trial Court. Nonetheless, it is

submitted that the possession of the petitioners,

over the land in question, shall not be disturbed

unless and until the aforesaid title appeal bearing

Title Appeal No.20 of 2020 is decided in favour of Patna High Court CWJC No.7113 of 2023 dt.04-09-2023

the respondent-State by the learned Civil Court,

Gaya.

                      5.               Having         regard         to    the     facts    and

                      circumstances              of    the         aforesaid     cases,    more

particularly considering the stand taken by the

respondents, I deem it fit and proper to direct that

till the final outcome of the aforesaid pending Title

Appeal No.20 of 2020, status quo existing as on

today qua the land/house of the petitioners in

question shall be maintained.

6. The aforesaid writ petitions stand

disposed off on the aforesaid terms.

(Mohit Kumar Shah, J) kanchan/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          05. 09.2023
Transmission Date       NA
 

 
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 : MAIMS

 
 
Latestlaws Newsletter