Citation : 2021 Latest Caselaw 3512 Patna
Judgement Date : 20 July, 2021
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.9154 of 2021
======================================================
1. Gaurav Kumar Singh, son of Anjani Kumar Singh, resident of Flat No.-302, Shashi Sudama Niketan, Rajendra Nagar, Road No.-02, P.O.-Rajendra Nagar, P.S.-Kadamkuan, District-Patna.
2. Abhijeet Kumar Singh, son of Suresh Bahadur Singh, resident of 34C, Kamlaraj Gharana, West Boring Canal Road, East Anandpuri, P.S.-S.K. Puri, District-Patna (Bihar)-800001.
... ... Petitioner/s Versus
1. The State of Bihar through the Chief Secretary, Government of Bihar at Patna.
2. The Department of Environment, Forest and Climate Change through the Principal Secretary, Government of Bihar, Bihar at Patna.
3. The Principal Secretary, Department of Environment, Forest and Climate Change, Government of Bihar, Bihar at Patna.
4. The Department of Revenue and Land Reforms through the Principal Secretary, Government of Bihar, Bihar at Patna.
5. The Principal Secretary, Department of Revenue and Land Reforms, Government of Bihar, Bihar at Patna.
6. The Department of Panchayati Raj through the Director, Government of Bihar, Bihar at Patna.
7. The Director, Department of Panchayati Raj, Government of Bihar, Bihar at Patna.
8. The Commissioner, Tirhut Division, District-East Champaran.
9. The District Magistrate-cum-Collector, East Champaran, District-East Champaran.
10. The Superintendent of Police, East Champaran, District-East Champaran.
11. The Sub Divisional Magistrate-cum-Sub Divisional Officer, Sikrahna, District-East Champaran.
12. The Block Development Officer, Dhaka Block, District-East Champaran.
13. The Circle Officer, Dhaka Block, District-East Champaran.
... ... Respondent/s
====================================================== Appearance :
For the Petitioner/s : Mr.Sumeet Kumar Singh, Advocate For the Respondent/s : Mr. Sarvesh Kumar Singh, AAG-13 ====================================================== (The proceedings of the Court are being conducted through Video Conferencing and the Advocates joined the proceedings through Video Conferencing from their residence.) Patna High Court CWJC No.9154 of 2021 dt.20-07-2021
CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE S. KUMAR ORAL JUDGMENT (Per: HONOURABLE MR. JUSTICE S. KUMAR)
Date : 20-07-2021
Heard learned counsel for the parties.
Petitioner has prayed for the following relief(s):-
"I. That the present writ application is being filed in the nature of Public Interest Litigation for the issuance of the writ, order or direction in the nature of Mandamus to command and direct the respondent authorities to stop the construction of Government Building (Panchayat Sarkar Bhawan) on cremation land situated in village- Jatwaliya, P.S. Kundwa Chainpur, Block Dhaka, District- East Champaran
decimal, on the ground that it is the only eternal place for the dead for centuries for the villagers. II. That the present writ application is being filed for the issuance of writ, order or direction in the nature of Mandamus to mark the cremation ground and fenced the same like cremation ground of other religion at village- Jatwaliya, P.S. Kundwa Chainpur, Block- Dhaka, District- East Champaran bearing Khata No. 27, Plot No. 1161, Area- 50 decimal, on the ground that cremation ground is a part of Hindu religion and is entitled for protection under Article 25 of the Constitution of India.
III. And for issuance of any other relief or relief(s) for which the petitioner is entitled for."
The Hon'ble Supreme Court in D. N. Jeevaraj Vs.
Chief Secretary, Government of Karnataka & Ors, (2016) 2
SCC 653, paragraphs 34 to 38 observed as under:-
"34. The learned counsel for the parties addressed us on the question of the bona fides of Nagalaxmi Bai in filing a public interest litigation. We Patna High Court CWJC No.9154 of 2021 dt.20-07-2021
leave this question open and do not express any opinion on the correctness or otherwise of the decision of the High Court in this regard.
35. However, we note that generally speaking, procedural technicalities ought to take a back seat in public interest litigation. This Court held in Rural Litigation and Entitlement Kendra v. State of U.P. [Rural Litigation and Entitlement Kendra v. State of U.P., 1989 Supp (1) SCC 504] to this effect as follows: (SCC p. 515, para 16) "16. The writ petitions before us are not inter parties disputes and have been raised by way of public interest litigation and the controversy before the court is as to whether for social safety and for creating a hazardless environment for the people to live in, mining in the area should be permitted or stopped. We may not be taken to have said that for public interest litigations, procedural laws do not apply. At the same time it has to be remembered that every technicality in the procedural law is not available as a defence when a matter of grave public importance is for consideration before the court."
36. A considerable amount has been said about public interest litigation in R&M Trust [R&M Trust v. Koramangala Residents Vigilance Group, (2005) 3 SCC 91] and it is not necessary for us to dwell any further on this except to say that in issues pertaining to good governance, the courts ought to be somewhat more liberal in entertaining public interest litigation. However, in matters that may not be of moment or a litigation essentially directed against one organisation or individual (such as the present litigation which was directed only against Sadananda Gowda and later Jeevaraj was impleaded) ought not to be entertained or should be rarely entertained. Other remedies are also available to public spirited litigants and they should be encouraged to avail of such remedies.
37. In such cases, that might not strictly fall in the category of public interest litigation and for which other remedies are available, insofar as the issuance of a writ of mandamus is concerned, this Court held in Union of India v. S.B. Vohra [Union of India v. S.B. Vohra, (2004) 2 SCC 150: 2004 SCC (L&S) 363] that:
(SCC p. 160, paras 12-13) "12. Mandamus literally means a command. The essence of mandamus in England was that it was a royal command issued by the Patna High Court CWJC No.9154 of 2021 dt.20-07-2021
King's Bench (now Queen's Bench) directing performance of a public legal duty.
13. A writ of mandamus is issued in favour of a person who establishes a legal right in himself. A writ of mandamus is issued against a person who has a legal duty to perform but has failed and/or neglected to do so. Such a legal duty emanates from either in discharge of a public duty or by operation of law. The writ of mandamus is of a most extensive remedial nature. The object of mandamus is to prevent disorder from a failure of justice and is required to be granted in all cases where law has established no specific remedy and whether justice despite demanded has not been granted."
38. A salutary principle or a well-recognised rule that needs to be kept in mind before issuing a writ of mandamus was stated in Saraswati Industrial Syndicate Ltd. v. Union of India [Saraswati Industrial Syndicate Ltd. v. Union of India, (1974) 2 SCC 630] in the following words: (SCC pp. 641-42, paras 24-25) "24. ... The powers of the High Court under Article 226 are not strictly confined to the limits to which proceedings for prerogative writs are subject in English practice. Nevertheless, the well-recognised rule that no writ or order in the nature of a mandamus would issue when there is no failure to perform a mandatory duty applies in this country as well. Even in cases of alleged breaches of mandatory duties, the salutary general rule, which is subject to certain exceptions, applied by us, as it is in England, when a writ of mandamus is asked for, could be stated as we find it set out in Halsbury's Laws of England (3rd Edn.), Vol. 11, p. 106:
'198. Demand for performance must precede application.--As a general rule the order will not be granted unless the party complained of has known what it was he was required to do, so that he had the means of considering whether or not he should comply, and it must be shown by evidence that there was a distinct demand of that which the party seeking the mandamus desires to enforce, and that that demand was met by a refusal.' Patna High Court CWJC No.9154 of 2021 dt.20-07-2021
25. In the cases before us there was no such demand or refusal. Thus, no ground whatsoever is shown here for the issue of any writ, order, or direction under Article 226 of the Constitution."
After the matter was heard for some time, learned
counsel for the petitioner, under instructions, states that
petitioner shall be content if a direction is issued to the
authority concerned i.e. Commissioner, Tirhut Division,
District-East Champaran to consider and decide the
representation which the petitioner shall be filing within a
period of four weeks from today for redressal of the
grievance(s).
Learned counsel for the respondents states that if such
a representation is filed by the petitioner, the authority
concerned shall consider and dispose it of expeditiously and
preferably within a period of three months from the date of its
filing along with a copy of this order.
Statement accepted and taken on record.
As such, petition stands disposed of in the
following terms:-
(a) Petitioner shall approach the authority
concerned i.e. Commissioner, Tirhut Division, District-East
Champaran within a period of four weeks from today by Patna High Court CWJC No.9154 of 2021 dt.20-07-2021
filing a representation for redressal of the grievance(s);
(b) The authority concerned shall consider and
dispose it of expeditiously by a reasoned and speaking
order preferably within a period of three months from the
date of its filing along with a copy of this order;
(c) Needless to add, while considering such
representation, principles of natural justice shall be
followed and due opportunity of hearing afforded to the
parties;
(d) Equally, liberty is reserved to the petitioner to
take recourse to such alternative remedies as are otherwise
available in accordance with law;
(e) We are hopeful that as and when petitioner
takes recourse to such remedies, as are otherwise available
in law, before the appropriate forum, the same shall be
dealt with, in accordance with law and with reasonable
dispatch;
(f) Liberty reserved to the petitioner to approach
the Court, if the need so arises subsequently on the same
and subsequent cause of action;
(g) Liberty also reserved to the petitioner to make Patna High Court CWJC No.9154 of 2021 dt.20-07-2021
a mention for listing of the petition on priority basis. As
and when any such mention is made, Registry shall take
steps for listing the petition at the earliest.
(h) We have not expressed any opinion on merits.
All issues are left open;
(i) The proceedings, during the time of current
Pandemic- Covid-19 shall be conducted through digital
mode, unless the parties otherwise mutually agree to meet
in person i.e. physical mode;
The petition stands disposed of in the aforesaid
terms.
Interlocutory Application(s), if any, 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!