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

Akhil Bhartiya Kisan Majdoor Sabha vs The State Of Bihar
2026 Latest Caselaw 813 Patna

Citation : 2026 Latest Caselaw 813 Patna
Judgement Date : 10 April, 2026

[Cites 14, Cited by 0]

Patna High Court

Akhil Bhartiya Kisan Majdoor Sabha vs The State Of Bihar on 10 April, 2026

Author: Harish Kumar
Bench: Harish Kumar
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Civil Writ Jurisdiction Case No.8184 of 2025
     ======================================================
     Akhil Bhartiya Kisan Majdoor Sabha through its Secretary namely Ayodhya
     Ram, male, aged about 67 yrs, son of Late Ghurbigan Ram, resident of Pipra
     Mardan Raj Ke, Pipra, P.S. - Sasaram, Distt. Rohtas, the district Secretary of
     Rohtas District Committee Nayka Gaon, G.T. Road, Sasaram.


                                                                 ... ... Petitioner/s
                                        Versus
1.   The State of Bihar through the Chief Secretary, Patna.
2.   The Principal Secretary, Revenue and Land Reforms Department,
     Government of Bihar, Patna.
3.   The District Magistrate-Cum-Collector, Rohtas at Sasaram.
4.   The Superintendent of Police Rohtas at Sasaram.
5.   Bihar Bhoodan Yagna Committee through its Chairman New Punaichak
     Patna 23.


                                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s   :       Mr. Basant Kumar Chaudhary, Sr. Advocate
                                    Mr. Arvind Kumar, Advocate
     For the State          :       Mr. P.K. Shahi, Advocate General
     For the R. No. 5       :       Mr. Rajni Kant Singh, Advocate
                                    Mr. Sandeep Kumar, Advocate
     ======================================================
     CORAM: HONOURABLE THE CHIEF JUSTICE
             and
             HONOURABLE MR. JUSTICE HARISH KUMAR
     ORAL JUDGMENT
     (Per: HONOURABLE THE CHIEF JUSTICE)

      Date : 10-04-2026

                  The writ petition has been filed by the petitioner-Akhil

      Bhartiya Kisan Majdoor Sabha through its Secretary seeking

      inter alia for a direction to the respondents to take immediate

      steps to remove encroachment from the land belonging to
 Patna High Court CWJC No.8184 of 2025 dt.10-04-2026
                                           2/9




         Bhoodan Yagna Committee and further to prevent illegal

         encroachment and also issue direction to the respondents to

         conduct comprehensive survey and demarcate all lands under

         Bhoodan Yagna Committee in the State of Bihar and take

         necessary legal steps against the encroachers and further to

         frame and implement a time bound action plan for redistribution

         of Bhoodan Land to eligible beneficiaries in accordance with

         the original purpose of Bhoodan Yagna Movement.

                   2. Mr. Basant Kumar Chaudhary, learned Senior

         Counsel for the petitioner has placed reliance on different

         provisions of Bihar Bhoodan Yagna Act, 1954 (hereafter

         referred to as the '1954 Act').

                   3. Section 2 (b) of the 1954 Act defines "Committee"

         means a Committee established under Section 3 of 1954 Act.

         Section 2(f) of the Act defines "Revenue Officer" and it states

         that Collector, Additional Collector, Sub-divisional Officer,

         Additional Sub-divisional Officer or any officer not below the

         rank of Sub-Deputy Collector appointed by the State

         Government to discharge all or any of the function of the

         Revenue Officer under the Act. Section 13 of the 1954 Act

         states about vesting of lands in the Bhoodan Yagna Committee,

         wherein, it is stated that the right, title and interest of the donor
 Patna High Court CWJC No.8184 of 2025 dt.10-04-2026
                                           3/9




         in any land donated to Shri Acharya Vinoba Bhave or to the

         Bhoodan Yagna Committee shall, on confirmation of the

         Bhoodan Yagna Danpatra in respect of that land, would stand

         transferred to, and vest in, the Committee for the purpose of the

         Bhoodan Yagna with effect from the date of the donation and

         the land vested in the Committee shall not be liable to

         attachment or sale in execution of any decree or order passed by

         the Civil Court against the Bhoodan Yagna Committee. Section

         14 of the 1954 Act deals with 'grant of land to the landless

         persons', wherein, it is stated inter alia that the Committee or

         such other authority or person, as the Committee may specify,

         either generally or in respect of any local area; in the prescribed

         manner may grant lands which have vested in the Committee to

         landless persons or to a village Community, Gram Panchayat, or

         a Co-operative Society organized by the Committee and the

         grantee of the land shall acquire the same right, title and interest

         as the donor had in such land. Section 14A deals with

         'protection to the grantee of Bhoodan Land from ejectment'.

         Section 16 deals with 'settlement of donated land prior to

         distribution. Section 21 states about 'determination of grant and

         ejectment of grantee from the land'.

                   4. The most important section according to the learned
 Patna High Court CWJC No.8184 of 2025 dt.10-04-2026
                                           4/9




         Senior Counsel appearing for the petitioner is, Section 22 of the

         1954 Act, which deals with 'ejectment of persons in unlawful

         possession of lands' which states that if any person who takes

         possession, otherwise than in accordance with law, of any land

         in respect of which Bhoodan Yagna Danpatra has been

         previously confirmed under Section 11, may be ejected from

         such land by the Revenue Officer, suo moto on his own

         information or an application by the Committee and the proviso

         to Section 22 states that nothing in this section shall apply to a

         person who has instituted a civil suit to set aside the order of the

         Revenue Officer under Section 11 or Section 15 and has secured

         orders in the suit staying the ejectment.

                   5. The learned Senior Counsel has placed reliance on

         the supplementary counter affidavit filed on behalf of

         respondent no. 5 (Bihar Bhoodan Yagna Committee), wherein,

         in paragraph no. 5, it is stated as follows:-

                                         "5. That it is stated that from perusal of the
                              record made available by the District Bhoodan Office,
                              Rohtas, vide letter no. 17, dated 29.05.2025, it appears
                              that the land in question pertaining to Thana no. 275,
                              C.S. Khata no. 73, C.S. kheshra no. 1199, area 62 acres
                              and 50 decimals situated in mauja Tilauthu of Rohtas
                              District was donated by one Sri Radha Prasad Singh,
                              son of Late Devnarayan Singh to Bhoodan Committee
                              on 07.05.1954 and the said donation was confirmed
                              vide Confirmation case no. 695, dated 06.11.1957. It is
                              further stated that out of the said 62 acres and 50
                              decimals of donated land, 18 acres 25 decimals of land
                              pertaining to khata no. 73(old)/498(new), khesra no.
 Patna High Court CWJC No.8184 of 2025 dt.10-04-2026
                                           5/9




                              1199(old)/3258(new) was settled to one Baba Hanuman
                              Das, Chela of Sri Sri 108 Banwari Dev Swami vide
                              certificate no. 62518 dated 23.10.1969."

                   6. The learned Senior Counsel has further placed

         reliance on the counter affidavit dated 02.12.2025 filed on

         behalf of respondent no. 5, wherein it is indicated that vide

         memo no. 626 dated 20.07.2018 issued by the Revenue and

         Land Reforms Department, Bihar, under the signature of Special

         Secretary to the Government, a notification came out holding

         that vide resolution no. 911(7) dated 02.11.2017 of Revenue and

         Land Reforms, a Bhoodan Land Distribution Enquiry

         Commission was constituted and vide notification no. 473 (7)

         RA dated 05.06.2018, it has been notified in the Bhoodan Land

         Distribution              Enquiry            Commission,          Bihar

         Constitution/Management and Service Commission Act, 2018.

         It is further stated that in exercise of the power vested under

         1954 Act by virtue of Section 9, the Bhoodan Yagna Committee

         stood resolved, till receipt of the recommendation of the Inquiry

         Commission and the duty, power and work of the Committee

         stood vested with the Board of Revenue, Bihar, Patna.

                   It is the contention of the learned Senior Counsel that in

         view of the counter affidavit dated 11.02.2026 filed on behalf of

         the respondent no. 5, the donation in respect of land in question

         has been confirmed in the Confirmation Case. Since there has
 Patna High Court CWJC No.8184 of 2025 dt.10-04-2026
                                           6/9




         been unlawful possession over such land, it is the duty of the

         Collector who is the Revenue Officer under 1954 Act to take

         steps for ejectment of such persons who are in unlawful

         possession of the land but the Collector has not taken any steps

         in the matter despite the representation being filed by the

         petitioner.

                   Counter affidavit has been filed on behalf of respondent

         no. 3, District Magistrate-cum-Collector, Rohtas at Sasaram by

         the Circle Officer, Tilouthu, wherein, it is stated as follows:-

                                      "5. That with regard to averments contained in
                           Para-1 of the writ petition, it is humbly submitted that the
                           petitioner is not entitled for the reliefs claimed for
                           because as per Revisional Survey the Khatiyan of
                           disputed land is recorded in the name of various Raiyats
                           and has not been recorded in Khata No 952, Raiyat Name
                           Bihar Bhoodan Yagna Committee.
                                                 xx   xx      xx
                                      8. That the averments contained in para-5 and 6
                           of the writ petition it is humbly submitted that on 30.06
                           2024 dispute regarding the said land raised when some
                           people tried to take possession of the land and later tried
                           to block the road NH-2C. Hence a case was also
                           registered in Tilouthu P.S case no. 181/2024, dated
                           30.06.2024.
                                      9

. That it is further submitted that later the opposite parties (current possessor of land) were asked to produce documents regarding the said land. They submitted letter no 13 dated 11.03.2015 given by District Bhoodan Yagna Office, Rohtas in which detailed copy of lands donated by late Radha Prasad Sinha and their family Patna High Court CWJC No.8184 of 2025 dt.10-04-2026

is attached. This Daanpatra is not approved and the details of the Mauja are not mentioned and the details will be sent later. After searching the file-mentioned on the above Daanpatra details related to the land have been given by Bipin Bihari Sinha son of Late Radha Babu in the year 1994, in which donation of area 62 acre 50 decimal in Mouza Tilouthu Arazi, Thana No.-275 is mentioned.

xx xx xx

11. That further it is humbly submitted that the letters from District Bhodaan Yagna office Rohtas dated 11.03.2015 and 16.11.2024 were found conflicting, hence Letter no. 13 dated 11.03.2015 was verified from District Bhodaan Yagna office Rohtas. In letter no 13 dated 11.03.2015 by District Bhudan Yagna Office, Rohtas the detailed copy of lands donated by late Radha Prasad Sinha and their family is attached. In Maujawar Daanpatra Suchi it is written that "This Daanpatra is not approved and the details of the Mauja are not mentioned and the details will be sent later. After searching the file- mentioned on the above Daanpatra details related to the land have been given by Bipin Bihari Sinha son of Late Radha Babu in the year 1994, in which donation of area 62 acre 50 dismil in mouza Tilouthu Arazi, Thana No.- 275 is mentioned." The verification was given by the District Bhodaan Yagna office Rohtas vide Letter no. 65 dated 03.01.2026.

12. That further it is humbly submitted that Shri Shailendra Kumar, Karyalay Mantri, District Bhoodan Yagna Office, Rohtas filed Bhoodan Bhoomi Sampushti Case No. 01 of 2015-16 in Court of Deputy Collector of Land Reforms Dehri under Section 11(4) of Bihar Bhoodan Yagna Act which was dismissed after proper hearing on 24.08.2017."

7. After hearing the submission made by learned Sr. Patna High Court CWJC No.8184 of 2025 dt.10-04-2026

Counsel for the petitioner, learned counsel for the State and

going through the averments made in the writ petition, counter

affidavits filed by the parties and also different provisions of

1954 Act, we are of the humble view that the respondent no. 3

as the Revenue Officer under 1954 Act, is required to look into

the matter as to whether there has been Bhoodan Yagna

Danpatra in respect of land in question, which has been

confirmed under Section 11 of the said Act and whether there is

any unlawful possession over the land as stated in the writ

petition and then to take steps under section 22 of the 1954 Act,

in accordance with law.

8. We dispose of the petition giving liberty to the

petitioner to produce the certified copies of writ petition along

with the counter affidavits filed before this Court by respondent

no. 5, dated 04.12.2025; counter affidavit filed on behalf of

respondent no. 4, dated 19.12.2025; counter affidavit filed on

behalf of respondent no 3 dated 12.01.2026; supplementary

counter affidavit filed on behalf of respondent no. 5, dated

12.02.2026; rejoinder to the counter affidavit filed on behalf of

respondent no. 3, dated 19.03.2026 along with a copy of the

order passed today before the respondent no. 3, within a period

of four weeks from today and the respondent no. 3 on the Patna High Court CWJC No.8184 of 2025 dt.10-04-2026

receipt of the same, shall do the needful, hearing the parties

concerned after issuing notices to them, and to pass final order

in accordance with law preferably within a period of six months

from the date of appearance of all the parties. It is made clear

that this Court has not expressed any opinion on the merits of

the case.

9. An interlocutory application has been filed by one

Madhukar Sinha for intervention in this case. If any such

application is presented before the respondent no. 3, appropriate

order regarding his intervention will be passed by the

respondent no. 3 in accordance with law.

10. With the aforesaid observation and direction, the

writ petition stands disposed of.

(Sangam Kumar Sahoo, CJ)

(Harish Kumar, J) ranjan./-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          15.04.2026
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