Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shailendra Kumar Jaiswal @ Vinod Kumar vs Binita Ojha
2026 Latest Caselaw 701 Patna

Citation : 2026 Latest Caselaw 701 Patna
Judgement Date : 13 March, 2026

[Cites 5, Cited by 0]

Patna High Court

Shailendra Kumar Jaiswal @ Vinod Kumar vs Binita Ojha on 13 March, 2026

Author: Harish Kumar
Bench: Harish Kumar
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Letters Patent Appeal No.16 of 2025
                                           In
                    Civil Writ Jurisdiction Case No.18468 of 2021
     ======================================================
     Shailendra Kumar Jaiswal @ Vinod Kumar Son of Arjun Sah Resident of
     Village-Didkhili, P.S. Durgawati, P.O. Akhori, District-Kaimur at Bhabhua.
                                                                 ... ... Appellant/s
                                         Versus
1.    Binita Ojha Wife of Yogesh Kumar Ojha Resident of Buxar Town, P.O., P.S.
      and District-Buxar.
2.   The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
3.   The Principal Secretary, Revenue and Land Reforms Department,
     Government of Bihar, Patna.
4.   The Bihar Land Tribunal, Patna.
5.   The Commissioner, Patna.
6.   The Collector, Kaimur at Bhabhua.
7.   The Deputy Collector, Land Reforms, Mohania.
8.   Most. Laxmi Jaiwal, wife of Late Abhya Narayan Jaiswal, resident of
     Village Didkhili, P.S. Durgawati, P.O. Akhori, District-Kaimur at Bhabhua.
9.   Priasi, minor daughter of Late Abha Narayan Jaiswal, Resident of Village
     Didkhili, P.S. Durgawati, P.O. Akhori, District-Kaimur at Bhabhua.
10. Rajshree, Minor Daughter of Late Abha Narayan Jaiswal Represented
     through their Mother and Natural Guardian Most. Laxmi Jaiswal. Resident
     of Village-Didkhili, P.S. Durgawati, P.O. Akhori, District-Kaimur at
     Bhabhua.
                                                         ... ... Respondent/s
    ======================================================
     Appearance :
     For the Appellant/s    :       Mr. Parth Gaurav, Adv.
                                    Mr. Divya Prakash, Adv.
                                    Mr. Kumar Saurav, Adv.
                                    Mr. A K Pandey, Adv.
                                    Mr. Rahul Kumar, Adv.
     For the Respondent/s   :       Mr. Akash Raj, AAG-12
     ======================================================
     CORAM: HONOURABLE THE CHIEF JUSTICE
             and
             HONOURABLE MR. JUSTICE HARISH KUMAR
     CAV JUDGMENT
     (Per: HONOURABLE MR. JUSTICE HARISH KUMAR)

      Date : 13-03-2026

                   Learned Advocate for the respective parties are

      present.
 Patna High Court L.P.A No.16 of 2025 dt.13-03-2026
                                             2/12




                      2. The challenge in the present intra-court appeal is

         made to an order of the learned Single Judge dated 11.11.2024

         passed in CWJC No. 18468 of 2021, wherein the learned Court

         after hearing the parties has been pleased to set-aside the order

         dated 06.08.2021 passed in BLT Case No. 547 of 2019.

                      3. The brief facts which led to the filing of the present

         Letters Patent Appeal, as emerged from the records are that the

         appellant-respondent no. 7 claiming to be a pre-emptor had filed

         petition under Section 16(3) of Bihar Land Reforms (Fixation of

         Ceiling Area and Acquisition of Surplus Land) Act, 1961

         (hereinafter referred to as, "Ceiling Act, 1961") before the

         Deputy Collector, Land Reforms, Mohania. The appellant-

         respondent no. 7 asserted his right of pre-emption to the sole

         land of Khata No. 318, Plot No. 2498 having an area of 0.45

         acres situated at Mauza Awahariya purchased by the writ

         petitioner-respondent no. 1 by a registered sale deed dated

         24.11.2015

from respondent no. 8 in the writ petition.

4. It is stated that the father of the pre-emptor namely,

Arjun Sah after partition of family through Partition Suit No.

495 of 2012 executed a registered sale deed with respect to

some adjacent land, in question, and in the aforesaid premise,

the respondent no. 7-appellant herein prayed that the pre- Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

emption be allowed in his favour, on account of he being

adjoining raiyat. The writ petitioner appeared and filed her

written objection that no sale deed was ever executed in favour

of the pre-emptor or his father, hence he is not an adjoining

raiyat. Moreover, the land, in question, is of residential in

nature, hence Ceiling Act, 1961 will not be applicable.

5. The learned DCLR having considered the

submissions of the parties vide its order dated 19.04.2017

allowed the pre-emption application in favour of the pre-

emptor-appellant herein. Aggrieved, the writ petitioner preferred

Pre-emption Appeal No. 02 of 2017-18. However, the said

appeal was dismissed by the learned Collector vide an order

dated 13.07.2018 against which the petitioner filed Pre-emption

Revision Case No. 136 of 2018 before the learned Divisional

Commissioner, Patna.

6. In the meanwhile, in pursuance of the order dated

13.07.2018 passed by the Collector in Pre-emption Appeal No.

02 of 2017-18, the sale deed was executed in favour of the

respondent no. 7-appellant through process of the Court on

08.09.2018. While the Pre-emption Revision Case No. 136 of

2018 was pending consideration, the State Legislature enacted

The Bihar Land Reforms (Fixation of Ceiling Area and Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

Acquisition of Surplus Land) (Amendment) Act, 2019,

(hereinafter referred to as, "Amendment Act, 2019"). By the

Amendment Act, 2019, sub-Section 3 of Section 16 of the

Ceiling Act, 1961 which gave the right of pre-emption was

repealed and sub-Section 16(4)(i) and (ii) were incorporated,

which provided that all cases or proceedings, pending before

any of the authorities/tribunal/Court shall be deemed to have

abated and the purchase money together with the sum equal to

10 % shall be refunded to the depositor without interest.

7. In light of the amendment, as noted hereinabove,

the learned Divisional Commissioner, Patna vide its order dated

17.05.2019/07.06.2019, dropped the revision case as having

abated in pursuance of Amendment Act, 2019 and ordered the

pre-emptor to receive consideration amount along with 10 % of

interest from DCLR, Mohania. The pre-emptor-appellant being

aggrieved by the order of the Divisional Commissioner, Patna

filed BLT Case No. 547 of 2019 and finally it came to be

allowed by an order dated 06.08.2021 on the ground that only

proceeding of revision case before the Commissioner stood

abated and not the entire case.

8. The learned Tribunal further held that only a part of

the order of the Divisional Commissioner was bad whereby he Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

directed the pre-emptor to receive the purchased money together

with 10 % of interest deposited with the DCLR. Since the sale

deed has already been executed upon and the mutation has also

been done in favour of the pre-emptor vide Mutation Case No.

629 of R27 of 2018-19 and now the pre-emptor is in peaceful

possession over the land, in question. Hence, the aforesaid

amount shall be deemed to be consideration money through

process of the Court in favour of the pre-emptor.

9. The writ petitioner while assailing the order passed

by the learned Bihar Land Tribunal in BLT Case No. 547 of

2019 has inter alia submitted that since Section 16(3) of the

Ceiling Act, 1961 had already been repealed with effect from

25.02.2019 during the pendency of the revision case before the

Divisional Commissioner preferred against the order of the

DCLR and the Collector filed by the writ petitioner and thus, on

account of such repeal of such provision, all pending proceeding

stood abated and, as such, the case in between the writ petitioner

and the pre-emptor-appellant, pending adjudication also stood

abated. Hence, the BLT while adjudicating the case completely

missed out the said issue and erroneously held that it does not

find any illegality in the first part of the order of the Divisional

Commissioner, Patna but second part of the order passed by the Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

learned Divisional Commissioner, Patna to refund the purchase

money of the pre-emptor without any interest is not in

accordance with law. It is further submitted that the Divisional

Commissioner, Patna while passing the order in revision was

conscious of the fact that case in between the parties pending

adjudication before him had abated, in view of Section 16(3) of

the Ceiling Act, 1961. Hence, in absence of adjudication, the

pre-emptor was entitled for refund.

10. The aforenoted contentions led by the writ

petitioner was refuted by the respondent no. 7 by filing an

affidavit before the learned Single Judge stating specifically

therein that the consideration amount along with 10 % deposited

by the pre-emptor/respondent no. 7 has already been withdrawn

in pursuant to execution of sale deed through Court in his favour

and this fact clearly makes the writ petition infructuous.

11. The learned Single Judge hearing the parties found

substance in the submissions of the writ petitioner that on what

basis, the DCLR permitted the petitioner to withdraw the said

amount when the case was pending adjudication before this

Court against the order of the BLT and the Commissioner had

specifically directed the pre-emptor to receive the deposited

consideration amount along with 10 % interest from DCLR, Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

Mohania. The Court further directed that an illegality has been

committed by the DCLR and if any illegality has been

committed by an authority, the same cannot be perpetuated by

this Court and accordingly, set-aside the order dated 06.08.2021

passed in BLT Case No. 547 of 2019.

12. Mr. Parth Gaurav, learned Advocate for the

appellant while assailing the order/judgment of the learned

Single Judge has submitted that the learned Court failed to

appreciate that sale deed in favour of the pre-emptor/present

appellant was already executed on 08.09.2018, much before

coming into force of Repeal Act on 25.02.2019, therefore once

the sale deed was executed, then the money deposited by the

pre-emptor before DCLR at the time of filing of pre-emption

application becomes the consideration amount, which has been

received by the purchaser i.e. the writ petitioner-respondent no.

1 herein. Despite the aforesaid fact brought to the knowledge of

the learned Single Judge, the impugned order came to be passed,

erroneously.

13. The writ petitioner-respondent no. 1 herein

entered his appearance and filed a supplementary affidavit

bringing on record the copy of the order-sheet of Pre-emption

Case No. 6 of 2015-16 and also the affidavit duly sworn by the Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

writ petitioner-respondent no. 1 with a categorical averment that

in order to put an end to the long pending litigation between the

parties, she has withdrawn the deposited amount (consideration

money) kept before the DCLR, in pursuant to the execution of

sale deed through Court in favour of the petitioner.

14. We have heard the learned Advocate for the

respective parties and perused the order/judgment under

challenge. Before proceeding further, it would be pertinent to

take note of the amendment brought in the Ceiling Act, 1961.

By the Amendment Act, 2019 amendments were carried out in

Section 16 of the Ceiling Act, 1961. It would be worth

benefiting to quote Section 16(4)(i) and (ii) of the Amendment

Act, 2019 which reads as follows:-

"16(4)(i) After the repeal of sub-section (3) of Section 16 of this Act, all cases or proceedings pending before the State Government, the Board of Revenue, the Bihar Land Tribunal, the Divisional Commissioner, the Collector, the Additional Collector, the Deputy Collector Land Reforms or in any other Court, shall be deemed to be abated.

(ii) Pursuant to the repeal of sub-section (3) of Section 16 of this Act, any purchase money together with a sum equal to 10% thereof, already legally deposited shall be refunded, without any interest, to the depositor."

15. On bare perusal of the aforenoted prescriptions, it Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

appears that Section 16(3) which initially gave the right of pre-

emption, was repealed and Section 16(4) further provided that

all cases of proceedings after repeal of Section 16(3) shall be

deemed to be abated and the purchase money together with the

sum equal to 10 % shall be deposited with the depositor.

16. The constitutional validity of the Amendment Act,

2016 as well as the Amendment Act, 2019 along with the orders

passed by different authorities, all of which arise out of

applications for pre-emption filed under section 16(3) of the

Ceiling Act, 1961 was questioned before the learned Division

Bench of this Court in Sudhakar Jha Vs. The State of Bihar

and Ors. and other analogous cases, reported in 2024 (3) PLJR

409. The learned Division Bench painstakingly taking note of

the relevant prescriptions of the amendment act and the various

decisions of the Hon'ble Apex Court which enunciated the

grounds on which the law could be invalidated has found no

merit in the challenge made in the batch of the cases, raising

question of constitutional validity of two amendment acts and

further inter alia observed as follows:

"49. Both the amendment Acts of 2016 and 2019 having been held to be Constitutionally valid, the question which would arise is as to how would the individual cases, arising out of an application of right to pre-emption under Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

section 16(3) of the Act and which are pending adjudication at different stages are to be decided. The right of preemption which arose from section 16(3) of the Act having been repealed by the Amendment Act, 2019, it may be stated that clause 2(2) of the Amendment Act, 2019 provides that after repeal of section 16(3) of the Act, all cases or proceedings pending before the State Government, Board of Revenue, the Bihar Land Tribunal, the Divisional Commissioner, the Collector, the Additional Collector, the Deputy Collector Land Reforms or in any other Court shall be deemed to be abated and pursuant to the repeal any purchase money together with the sum equal to 10% thereof shall be refunded to the depositor, without any interest."

17. After having careful consideration of the

amendment brought through the Amendment Act, 2019 as also

the decisions rendered by the learned Division Bench referred

hereinabove, it is manifest that in view of the repeal of Section

16(3), what would be deemed to be abated is/are the cases or

proceeding pending before the State Government, the Board of

Revenue, the Bihar Land Tribunal, the Divisional

Commissioner, the Collector, the Additional Collector, the

Deputy Collector Land Reforms or in any other Court.

However, such repeal does not affect the proceedings, which

have already been concluded.

18. In the case at hand, undisputedly the sale deed was Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

executed in favour of the respondent no. 7-appellant herein on

08.09.2018 itself, in pursuance of the order dated 13.07.2018

passed by the Collector in Pre-emption Appeal No. 2 of 2017-18

and the consideration amount along with 10 % had already been

deposited before the Court of learned DCLR, Mohania.

19. Now what was left to be done by the writ

petitioner-respondent no. 1 herein is to receive the consideration

amount. Once that consideration amount has already been

withdrawn and received by the writ petitioner-respondent no. 1

without any objection, in pursuant to the execution of the sale

deed through Court in favour of the pre-emptor and to this

effect, an affidavit has been filed before the learned Single

Judge as well as this Court also, there is no lis required to be

adjudicated.

20. The learned Single Judge though has taken note of

the specific fact that the sale deed had already been executed

much prior to the coming into force of the Amendment Act,

2019 and further in pursuance of the order of the learned

Collector, the writ petitioner has received the consideration

amount. There was no reason or occasion to interfere in the

order of the Bihar Land Tribunal. We must note herein the

settled principle that technicalities or procedural requirement Patna High Court L.P.A No.16 of 2025 dt.13-03-2026

must not defeat substantive justice, which is the cornerstone of

Indian jurisprudence, the law should be a tool for achieving

fairness rather than a mechanism for creating insurmountable

obstacle.

21. In view of the aforesaid facts, this Court finds

merit in the present appeal and accordingly, the order/judgment

dated 11.11.2024 passed by the learned Single Judge is hereby

set-aside.

22. Since the writ petitioner-respondent no. 1 has

withdrawn the consideration amount without any objection, in

pursuance of execution of the sale deed through Court in his

favour, the dispute between the parties must be given a quietus.

23. Accordingly, the present Letters Patent Appeal

stands allowed.

(Harish Kumar, J)

Sangam Kumar Sahoo, CJ : I agree

(Sangam Kumar Sahoo, CJ) shivank/-

AFR/NAFR                NAFR
CAV DATE                23.02.2026
Uploading Date          13.03.2026
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