Citation : 2022 Latest Caselaw 2013 Patna
Judgement Date : 5 April, 2022
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15362 of 2021
======================================================
1. Prashant Kumar Rai S/o Mukteshwar Rai Vill - Umarpur, Post - Umarpur Diar, Dist - Buxar, Bihar - 802118.
2. Pritam Kumar Singh, S/o Vijay Singh, Piro, Bachri, Dist. - Bhojpur, Bihar -
802207.
3. Tiwari Umesh, Vill and P.O.- Gaharua, Dist. - Bhojpur, Bihar- 802204.
4. Sangita Kumari @ Sangita Devi D/o Gopal Mishra, Vill and P.O.- Gaharua, Dist. - Bhojpur, Bihar- 802204.
5. Ratnesh Kumar, S/o Vidya Sagar Singh, R/o A/14, East Gate of Jain College, Kanakpuri, Arrah, Bhojpur, Bihar - 802301.
6. Amar Kumar Sinha, S/o Ravi Ranjan Verma, Kharauni, Bara, Bhojpur, Bihar
- 802166.
7. Surbhi Chaurasia, D/o Amar Nath Chaurasia, Mahajan Toli no. - 01, Mahadewa, Bhojpur, Bihar - 802301.
8. Ashok Kumar Tiwari, S/o Ajay Kumar Tiwari, Vill - Pipra, P.O. Salempur, Pipra, Dist. - Bhojpur, Bihar - 802351.
9. Salahu Ddin Ansari, S/o Subhan Ansari, Vill - Saidanpur, Bhojpur, Tarari, Bihar - 802209.
10. Asgar Warsi S/o Amanat Warsi, Vill and P.O. Bagusara, Semraon, Bhojpur, Bihar - 802203.
11. Ajay Kumar, S/o Deepak Jee, Vill.- Ward no.- 37, House no. 32, Sapna Cinema Road, Shital Tola, Defodils School, Arrah, Bhojpur, Bihar - 802301.
12. Ankit Pratap Singh, S/o Prem Shanker Singh, D- 205, Sansad Vihar, Sector -
3, Plot - 2, Kakrole, N.S.I.T, Dwarka, South West Delhi, Delhi- 110078.
13. Raj Kumar, S/o Vishram Sah, House No. - B- 233, Street no. - 9, Near Murga Chowk, Vikas Nagar, D.K. Mohan Garden, Uttam Nagar, Dwarka, West Delhi, Delhi- 110059.
14. Ravita Jayprakash Singh, D/o Jay Prakash Singh, Lahthan, Bhojpur, Bihar -
802202.
15. Pooja Kumari, D/o Tej Narayan Tiwari, R/o E- 380, Gali No.- 76, Mahavir Enclave, Part - 3, D.K.Mohan Garden, S.O.- West Delhi, Delhi- 110059.
16. Abhishek Kumar Singh, S/o S.K. Singh, Ward no. - 7, Vill and Post -
Kchhawa, Rohtas, Bihar - 821309.
17. Diksha, D/o Bhanu Pratap, R/o Radhika Niwas, Near Mohan Cinema, Babu Bazar, Arrah, Bhojpur, Bihar - 802301.
18. Sweety Kumari D/o Shri Chhathu Singh, Vill nad post - Mugaon, Dist.-
Buxar, Bihar - 802126.
19. Amit Suman S/o Ramakant Tiwari, Maa Mahamaya, Vill. - Pipra, PO-
Salempur, Pipra, Bhojpur, Bihar - 802351.
20. Bikash Prasad Singh, S/o Ram Kumar Prasad, NHs 13/112, Asansol, Bharddhaman, West Bengal - 713339. Patna High Court CWJC No.15362 of 2021 dt.05-04-2022
21. Prashant Kumar Pathak, S/o Sumant Kumar Pathak, Vill and Post Kurmuri, Kurmorhi, Bhojpur, Bihar - 802207.
22. Vishawa Vijay Singh, S/o Arimardan Singh, Vill.- Bindgawan, Raepur Binganwan, Dist.- Bhojpur, Bihar - 802163.
23. Shashank Shekhar Singh, S/o Ashok Kumar Singh, R/o Vill and Post -
Chatar, Dist. - Bhojpur, Bihar- 802163.
24. Rohit Kumar, S/o Baliram Pandey, Vill.- Manaini, Post - Lahari TiwariDih, Manaini, Bhojpur, Lahritiwaridih, Bihar - 802207.
... ... Petitioner/s Versus
1. The State of Bihar through Chief Secretary Government of Bihar, Patna.
2. The Principal Secretary, Education Department, Govt. of Bihar, Patna.
3. The Vice Chancellor, Veer Kunwar Singh University, Arah.
4. Bar Council of India through its Secretary, 21, Rose Avenue Institutional, Area, Near Bal Bhawan, New Delhi- 110002.
5. The Director, Higher Education, Govt. of Bihar, Patna.
6. Veer Kunwar Singh University, Arrah through its Registrar.
7. The Examination Controller, Veer Kunwar Singh University, Arrah.
8. The Principal, Maharaja Law College, Arrah.
9. The Principal, Rohtas Vidhi Mahavidyalaya, Sasaram, Bihar.
... ... Respondent/s ====================================================== Appearance :
For the Petitioner/s : Mr. Dhananjay Kumar, Advocate For the Respondent/s : Mrs. Binita Singh (SC-28) ====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE S. KUMAR ORAL JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE)
Date : 05-04-2022
Heard learned counsel for the parties.
Petitioner has prayed for the following relief(s):- Patna High Court CWJC No.15362 of 2021 dt.05-04-2022
After the matter was heard for some time, finding the
Bench not to be in favour with the submissions made across the
Bar, learned counsel for the petitioner, under instructions, states
that petitioner shall be content if a direction is issued to the Patna High Court CWJC No.15362 of 2021 dt.05-04-2022
authority concerned 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 four months from the date of its
filing along with a copy of this order.
Statement accepted and taken on record.
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 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 Patna High Court CWJC No.15362 of 2021 dt.05-04-2022
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 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 Patna High Court CWJC No.15362 of 2021 dt.05-04-2022
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 Patna High Court CWJC No.15362 of 2021 dt.05-04-2022
mandamus desires to enforce, and that that demand was met by a refusal.'
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."
As such, petition stands disposed of on the
following terms:-
(a) Petitioner shall approach the authority
concerned i.e. Respondent No. 6, namely Veer Kunwar
Singh University, Arrah through its Registrar within a
period of four weeks from today by filing a representation
for redressal of the grievance(s);
(b) The said authority shall consider and dispose
it of expeditiously by a reasoned and speaking order
preferably within a period of four months from the date of
its filing along with a copy of this order;
(c) The order assigning reasons shall be
communicated to the petitioner;
(d) Needless to add, while considering such
representation, principles of natural justice shall be
followed and due opportunity of hearing afforded to the Patna High Court CWJC No.15362 of 2021 dt.05-04-2022
parties;
(e) Also, opportunity to place on record all
relevant materials/documents shall be granted to the
parties;
(f) Equally, liberty is reserved to the petitioner
to take recourse to such alternative remedies as are
otherwise available in accordance with law;
(g) 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;
(h) Liberty reserved to the petitioner to
approach the appropriate forum/Court, should the need so
arise subsequently on the same and subsequent cause of
action;
(i) We have not expressed any opinion on
merits. All issues are left open;
(j) The proceedings, during the time of current
Pandemic- Covid-19 shall be conducted through digital
mode, unless the parties otherwise mutually agree to meet Patna High Court CWJC No.15362 of 2021 dt.05-04-2022
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) Amrendra/PKP AFR/NAFR CAV DATE Uploading Date 07.04.2022 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!