Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satyawati Joshi vs State Of Chhattisgarh
2023 Latest Caselaw 1145 Chatt

Citation : 2023 Latest Caselaw 1145 Chatt
Judgement Date : 23 February, 2023

Chattisgarh High Court
Satyawati Joshi vs State Of Chhattisgarh on 23 February, 2023
                                     1

                                                                      NAFR


             HIGH COURT OF CHHATTISGARH, BILASPUR
                          WPC No. 921 of 2023

    Satyawati Joshi W/o Sant Ram Joshi Aged About 42 Years R/o
     Gram Panchayat Rahud, Village Rahud, Tahsil Gunderdehi, Police
     Station Rahud, District Balod (C.G.)
                                                             ---- Petitioner
                                 Versus
   1. State Of Chhattisgarh Through The Secretary, Department Of
      Panchayat, Indrawati, Bhawan, Atal Nagar, Nava Raipur, District
      Raipur (C.G.)
   2. The Collector Balod, District Balod (C.G.)
   3. Sub Divisional Officer (Revenue) Gunderdehi, District Balod (C.G.)
   4. Chief Executive Officer Janpad Panchayat, Gunderdehi, District
      Balod (C.G.)
   5. The Gram Panchayat Rahud, Tahsil Gunderdehi, District Balod
      (C.G.) Through Its Secretary
   6. Vishnu Prasad Dhimar S/o Kartik Ram Aged About 50 Years R/o
      Village Rahud, Tahsil Gunderdehi, District Balod (C.G.)
                                                        ---- Respondents
For Petitioner            : Mr. P.K. Patel, Adv.
For State                 : Mr. Pawan Kesharwani, P.L.

For respondent No. 6. : Mr. Avinash Chand Sahu, adv. with Mr. Purnendra Khichariya, Adv.

Hon'ble Smt. Justice Rajani Dubey Order on Board 23.02.2023

1. This petition is filed under Article 226/227 of the Constitution of India challenging the order dated 08.02.2023 (Annexure P/1) passed by Sub-Divisional Officer (Revenue), Gunderdehi, District- Balod, C.G.

2. At the outset, learned counsel for the respondents submits that this petition is not maintainable under Article 226/227 of the Constitution of India and as per law because the order of Sub-Divisional Officer is appealable. Reliance has been placed on this Court's judgment

dated 05.01.2017 passed in Writ Appeal No. 555 of 2016.

3. In reply, learned counsel for the petitioner submits that mere availability of alternative remedy is not a ground to question the maintainability of a writ petition as has been held by Hon'ble Supreme Court and therefore, the present petition is maintainable and deserves to be decided on merits.

4. Heard learned counsel for the parties and perused the petition.

5. The Division Bench of this Court in the matter of Smt. Ramkali Raj vs. State of Chhattisgarh & others passed in Writ Appeal No. 555/2016 vide order dated 05.01.2017 has observed in paras 22, 23 & 24 as under:-

22.In view of the above discussion, we are clearly of the view that there is no merit in the contention of Shri Shrivastava that merely because the Collector is the authority prescribed to hear the appeal, the Petitioner cannot expect justice for him. There are various laws in which administrative officer also exercise judicial or quasi- judicial powers. Merely because they have a dual role, is not sufficient to hold that there is an element of bias. That brings us to the next question as to whether the petition should have been rejected holding that the Petitioner has an efficacious alternative remedy.

23. The writ courts have prescribed a self limitation which over a period of time has virtually developed into a rule that when there is an alternative efficacious remedy available to a party, the writ court will normally not entertain the petition. We may make it clear that if the order challenged is wholly without jurisdiction or passed beyond the period of limitation or in any other special circumstances, the writ court may even entertain a petition even though there is an alternative efficacious remedy. However normally this should not be done and if there is an alternative efficacious remedy available, the party cannot be relegated to recourse to the remedy available to it.

24. The rule of alternative remedy is a rule of prudence. It is a rule of practice. It is a procedural rule. It does not take

away the right of the parties. What it does is to relegate the party first to some other remedy and then he can again come to the Court. In exceptional circumstances, this rule can be waived and the writ court can even entertain a writ petition.

6. Considering the facts and circumstances of the case and the judgment passed by this Court, this petition is disposed of with a direction that in case the petitioner files an appeal within 30 days from today before the Collector, the same shall be treated to be within limitation and it shall be disposed of by the Collector in accordance with law as early as possible preferably within a period of 90 days.

7. With the aforesaid direction, the present writ petition stands disposed of.

Sd/-

(Rajani Dubey) Judge

Ruchi

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter