Citation : 2021 Latest Caselaw 3279 Patna
Judgement Date : 12 July, 2021
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1140 of 2021
======================================================
Satya Devi, Wife of Sri Lal Babu Yadav, Resident of Mohalla Chamua, P.S. Shikarpur, District-West Champaran, Bettiah
... ... Petitioner/s Versus
1. The State of Bihar through the Secretary, Excise and Prohibition Department, Government of Bihar, Patna.
2. The Excise Commissioner, Bihar, Patna.
3. The Collector, West Champaran, Bettiah
4. The Superintendent of Excise Bettiah
5. The Certificate Officer, Bettiah
... ... Respondent/s ====================================================== Appearance :
For the Petitioner/s : Mr. Satyabir Bharti, Advocate For the Respondent/s : Mr. Vivek Prasad, G.P.-7. ====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE S. KUMAR ORAL JUDGMENT (Per: HONOURABLE MR. JUSTICE S. KUMAR) (The proceedings of the Court are being conducted through Video Conferencing and the Advocates joined the proceedings through Video Conferencing from their residence.)
Date : 12-07-2021
Heard learned counsel for the parties.
Petitioner has prayed for the following relief(s).
"(i) Issuance of appropriate writ(s), order(s), & directions(s), to hold and declare that the security deposit being an amount deposited assuring due compensation in case of default of payment, the security deposit furnished by the petitioner against settlement of Group no. 49 retail liquor shops, in the "District of West Champaran, Bettiah for the year 2015-16 is liable to be adjusted against the outstanding dues of license fee;
Patna High Court CWJC No.1140 of 2021 dt.12-07-2021
(ii) Directing the respondents to adjust the security deposit of Rs. 3, 94, 710.00/- along with interest accrued on the same, which has already been recovered/realized from the Fixed Deposit receipts submitted by the petitioner at the time of settlement, against the outstanding dues of license fee against Group no. 49 retail liquor shops settled with the petitioner for the year 2015-16;
(iii) To quash the consequential Certificate proceedings initiated vide Certificate Case No. 43/2016-17 pending before the District Certificate Officer, Bettiah by which proceeding has been initiated for recovery of the alleged outstanding dues of license fee;
(iv) To pass such other writ(s), order(s), directions(s) as your Lordships may deem fit and proper in the facts and circumstances of the case. "
Shri Satyabir Bharti, learned counsel for the
petitioner, states that petitioner's case is squarely covered vide
judgment dated 26th July, 2017 passed in CWJC No. 18598 of
2015, titled as Upendra Kumar vs. The State of Bihar &
Ors., and its analogous cases, and that the instant petition be
disposed of in terms of order dated 21st September, 2017 passed
by a coordinate Bench of this Court in CWJC No. 11893 of
2017, titled as Pramod Singh vs. The State of Bihar & Ors.,
and its analogous cases.
He further states that the authority be directed to
consider the petitioner's case expeditiously. Patna High Court CWJC No.1140 of 2021 dt.12-07-2021
On the other hand, Shri Vivek Prasad, learned
Government Pleader No. 7, states that he has no objection with
the matter being remanded to the appropriate authority for
consideration of the petitioner's case on its own merit in
accordance with law. Whether the petitioner's case would be
covered or not is left open for the authority to consider.
As such, as jointly prayed for, we dispose of the
present petition directing the appropriate authority, under the
provisions of the Bihar Prohibition and Excise Act, 2016, to
consider and decide the petitioner's case in terms of judgment
dated 26th July, 2017 passed in case of Upendra Kumar
(supra) Patna High Court CWJC No.10769 of 2020 dt. 21-05-
2021as also order dated 21st September, 2017 passed in case of
Pramod Singh (supra).
We clarify that all issues of facts and law are left
open.
Also, we have not gone into the issue as to whether
the petitioner's case is similarly situated as that of petitioners in
Upendra Kumar (supra) and Pramod Singh (supra).
We only hope and expect that the authority to
consider and decide the petitioner's case expeditiously and
preferably within a period of four months from the date of Patna High Court CWJC No.1140 of 2021 dt.12-07-2021
placing a copy of this order along with a written request to be
made by the petitioner.
The petition stands disposed of in the aforesaid
terms.
Interlocutory Application(s), if any, also stands
disposed of.
(Sanjay Karol, CJ)
( S. Kumar, J) Rajiv/veena-
AFR/NAFR NAFR CAV DATE NA Uploading Date 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!