Citation : 2022 Latest Caselaw 5077 Patna
Judgement Date : 12 December, 2022
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.21707 of 2019
======================================================
Umeshwar Thakur @ Umesh Thakur Son of Sakal Thakur, Resident of Village- Mani Bhakurahar, P.S. Lalganj, District- Vaishali.
... ... Petitioner/s Versus
1. The State of Bihar through the Principal Secretary Panchayati Raj Departments, Bihar, Patna.
2. The Director of Panchayati Raj Department, Bihar
3. The District Panchayati Raj Officer, Vaishali at Hajipur.
4. The District Magistrate Vaishali at Hajipur.
5. The Certificate Officer-Cum-Additional Collector, District- Vaishali.
6. The Deputy Development Commissioner-Cum-Chief Executive Officer, District- Vaishali.
7. The Sub-Divisional Officer, Hajipur, Vaishali.
8. The Deputy Collector, Land Reforms, Hajipur, Vaishali.
9. The Block Development Officer-Cum-Executive Officer Panchayati Samiti Prakhand, Hajipur, Vaishali.
... ... Respondent/s ====================================================== Appearance :
For the Petitioner/s : Mr. Kunwar Ajit Singh, Advocate For the Respondent/s : Mr. P.N. Shahi (AAG 6) ====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE PARTHA SARTHY ORAL JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE)
Date : 12-12-2022
Petitioner has prayed for the following relief(s):
"(i) For directing and commanding the respondents to quash the Certificate Case No.49/2014-15 instituted against her as well as the notice (Annexure-
4) issued against her U/S 7 of the Public Demand and Recovery Act by respondent No.5 the Certificate Officer.
Patna High Court CWJC No.21707 of 2019 dt.12-12-2022
(ii) Pass such other or further order(s) direction(s) as the Hon'ble Court may deem fit and proper in facts and circumstances of the case and to meet the ends of justice."
It is not in dispute that petition under Section 9 of the
Bihar & Orissa Public Demands Recovery Act, 1914
(hereinafter referred to as "the Act") is pending
consideration/petitioner intends to file before the appropriate
authority.
Learned counsel for the parties jointly pray that the
instant petition be disposed of with direction to the appropriate
authority to consider and decide the same expeditiously.
Learned counsel for the State states that the
appropriate authority shall consider and decide the petition to
be filed by the petitioner under Section 9 of the Act positively
within a period of two months from the date of appearance of
the petitioner before him along with a copy of this order and the
issue of limitation shall not come in the way of decision on
merits.
Statement accepted and taken on record.
As such, petition stands disposed of in the following
terms:-
(a) Petitioner shall appear in the office of the Patna High Court CWJC No.21707 of 2019 dt.12-12-2022
appropriate authority on 04.01.2023 along with a copy of this
order, on which date documents in support of the petition shall
be filed, or else file a fresh petition under Section 9 of the Act.
(b) The appropriate authority shall consider and
dispose of the petitioner's petition expeditiously, by a reasoned
and speaking order, preferably within a period of two months
from the date of appearance of the petitioner before him and till
then no coercive steps be taken against the petitioner;
(c) The authority shall also examine as to whether the
amount in question falls within the definition of public demand
or not;
(d) Needless to add, while considering such petition,
principles of natural justice shall be followed and due
opportunity of hearing afforded to the parties;
(e) Order assigning reasons shall be supplied 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 Patna High Court CWJC No.21707 of 2019 dt.12-12-2022
accordance with law and with reasonable dispatch;
(h) Liberty reserved to the petitioner to challenge the
order passed by the appropriate authority, before the appropriate
forum, if so required and desired.
(i) We have not expressed any opinion on merits. All
issues are left open;
The petition stands disposed of in the aforesaid terms.
Interlocutory Application(s), if any, stands disposed of.
(Sanjay Karol, CJ)
( Partha Sarthy, J) Saurabh/P.K.P.
AFR/NAFR CAV DATE Uploading Date 13.12.2022 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!