Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arvind Kumar vs The State Of Bihar
2022 Latest Caselaw 4180 Patna

Citation : 2022 Latest Caselaw 4180 Patna
Judgement Date : 2 August, 2022

Patna High Court
Arvind Kumar vs The State Of Bihar on 2 August, 2022
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.24373 of 2019
     ======================================================

Arvind Kumar, Son of Late Arjun Prasad, Resident of Mohalla-East Boring Canal Road, Ram Suchit Mishra Path, P.O. G.P.O., P.S. Budha Colony, District-Patna.

... ... Petitioner/s Versus

1. The State of Bihar through the Additional Chief Secretary, Home (Police) Department, Bihar, Patna.

2. The Additional Chief Secretary, Home (Police) Department, Bihar, Patna.

3. The Divisional Commissioner, Patna Division, Patna.

4. The District Magistrate, Patna.

5. The Senior Superintendent of Police, Patna.

6. The Superintendent of Police (Traffic), Patna.

7. The Officer-in-Charge, Jakkanpur Police Station, Patna.

... ... Respondent/s ====================================================== Appearance :

For the Petitioner/s : Mr.Arvind Kumar Verma, Advocate For the Respondent/s : Mr.Md.Nadim Seraj (Gp5) ====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE S. KUMAR ORAL JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE)

Date : 02-08-2022 Heard learned counsel for the parties.

Petitioner has prayed for following relief:- Patna High Court CWJC No.24373 of 2019 dt.02-08-2022

Learned counsel for the State opposes the petition Patna High Court CWJC No.24373 of 2019 dt.02-08-2022

stating that the petition is misconceived; raises disputed

question of fact; is not in public interest; and that the issue can

be best resolved at the local level by the appropriate authorities.

We find that petitioner has an alternative remedy,

equally efficacious in terms of and under the provisions of the

Bihar Public Land Encroachment Act, 1956.

Confronted as to why the petitioner has not taken

recourse to such remedies, we see no answer forthcoming.

We see that the present petition is in the nature of

private interest litigation and not public interest litigation,

inasmuch as dispute between the private parties stands

highlighted. As such, we refrain from issuing any notice.

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 Patna High Court CWJC No.24373 of 2019 dt.02-08-2022

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 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 Patna High Court CWJC No.24373 of 2019 dt.02-08-2022

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.'

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 in the

following terms:-

(a). Liberty reserved to the petitioner to take Patna High Court CWJC No.24373 of 2019 dt.02-08-2022

recourse to such remedies as are otherwise available in

accordance with law;

(b) 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;

(c) The authority concerned shall consider and

dispose of the matter expeditiously by a reasoned and speaking

order preferably within a period of four months from the date of

approaching the petitioner before the appropriate authority;

(d) Needless to add, while considering and deciding

the matter, principles of natural justice shall be followed and

due opportunity of hearing afforded to the parties;

(e) Liberty reserved to the petitioners to approach

the appropriate forum/Court, should the need so arise

subsequently on the same and subsequent cause of action;

(f) We have not expressed any opinion on merits.

All issues are left open;

(g) 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.

Patna High Court CWJC No.24373 of 2019 dt.02-08-2022

The petition stands disposed of in the aforesaid

terms.

Interlocutory Application(s), if any, stands disposed

of.

(Sanjay Karol, CJ)

( S. Kumar, J) Sanjay/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          04.08.2022
Transmission Date       NA
 

 
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 : MAIMS

 
 
Latestlaws Newsletter