Citation : 2021 Latest Caselaw 5696 Patna
Judgement Date : 30 November, 2021
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.290 of 2021
======================================================
Pramod Kumar Kejriwal, Male aged about years Son of Late Shri Lal Kejriwal, Resident of Jhanjharpur, District-Madhubani (Represented by his authorized representative cum Care taker Shyam Sundar Agarwal) through his Power of attorney Holder namely Sanjay Kumar Barbariya Male aged about 50 Years, Son of Shri Gopal Prasad Barbariya resident of Ward No.3, Hasanpur Bazar, Rampur Razawa, Hasanpur Sugar Mill, P.S. Hasanpur, Samatipur.
... ... Petitioner/s Versus
1. The Union of India through the Chairman, Railway Board, Ministry of Railways, New Delhi
2. The Director, Land and Amenities, Railway Board, Ministry of Railways, New Delhi
3. The General Manager East Central Railway, Zonal Office Hazipur, Vaishali.
4. The Divisional Railway Manager, East Central Railway, Samastipur Division, Samastipur.
5. The Assistant Divisional Engineer, East Central Railway, Samastipur.
6. The Senior Section Engineer, (Works) Line, Eastern Central Railway, Samastipur.
... ... Respondent/s ====================================================== Appearance :
For the Petitioner/s : Mr. Gautam Kumar Kejriwal, Advocate For the Respondent/s : Dr. K. N. Singh, ASG, ASG ====================================================== CORAM: HONOURABLE MR. JUSTICE RAJAN GUPTA and HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH ORAL JUDGMENT (Per: HONOURABLE MR. JUSTICE RAJAN GUPTA)
Date : 30-11-2021
Heard learned counsel for the parties.
The issue relates to demand having been made by the
respondent Railways with regard to licence fee with an increment
thereon from a retrospective effect.
Patna High Court CWJC No.290 of 2021 dt.30-11-2021
Learned counsel are ad idem that the present case is
squarely covered by a judgment dated 04.11.2019 rendered by a
learned Single Judge of this Court in CWJC No. 18109 of 2018
(Vijay Sah v. Union of India and Others) as also by a judgment
dated 06.11.2020 rendered by a learned Single Judge of this Court
in CWJC No. 8604 of 2020 (Bharat Kumar Agarwal @ Bharat
Kumar vs. The Union of India and Others) and another
analogous cases.
We, thus, dispose of the instant case with the same
direction and observation as has been made in the aforesaid
judgment dated 04.11.2019 (supra) and 06.11.2020 (supra).
(Rajan Gupta, J)
(Mohit Kumar Shah, J)
P. Kumar/Anand Kr.
AFR/NAFR CAV DATE Uploading Date Transmission Date
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!