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

Kamlesh Kumar Singh vs The State Of Bihar
2022 Latest Caselaw 1134 Patna

Citation : 2022 Latest Caselaw 1134 Patna
Judgement Date : 14 February, 2022

Patna High Court
Kamlesh Kumar Singh vs The State Of Bihar on 14 February, 2022
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.21046 of 2021
     ======================================================

Kamlesh Kumar Singh S/o Late Avinash Kumar Singh R/o- Dekpura, P.S.- Rahui, Dist.- Nalanda, Bihar.

... ... Petitioner/s Versus

1. The State of Bihar through the Secretary Food and Civil Supply Department, Government of Bihar, Patna.

2. The District Magistrate, Nalanda.

3. The Sub-Divisional Officer cum Licensing Authority, Biharsharif, Nalanda.

4. The Block Supply Officer Rahui, Nalanda.

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

For the Petitioner/s : Mr. Vishal Vikram Rana, Advocate For the Respondent/s : Mr. S. Raza Ahmad, AAG-5 ====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE S. KUMAR ORAL JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE) ======================================================= (The proceedings of the Court are being conducted by Hon'ble the Chief Justice/ Hon'ble Judges through Video Conferencing from their residential offices/residences. Also, the Advocates and the Staffs joined the proceedings through Video Conferencing from their residences/offices.) =======================================================

Date : 14-02-2022 Heard learned counsel for the parties.

Petitioner has prayed for the following relief(s):- Patna High Court CWJC No.21046 of 2021 dt.14-02-2022

After the matter was heard for some time, learned

counsel appearing on behalf of the petitioner, under instructions,

states that petitioner may be permitted to prefer a revision

against the impugned order before the Revisional Authority.

Permission granted.

Learned counsel for the respondents states that if such

a revision is preferred within a period of four weeks from today,

the issue of limitation, if any, shall neither be raised nor allowed

to come in the way of adjudication of the revision on merits.

Statement accepted and taken on record.

As such, petition stands disposed of in the following

mutually agreeable terms:-

(a) Petitioner is permitted to prefer a revision within a

period of four weeks from today;

(b) In the event of revision being preferred within a Patna High Court CWJC No.21046 of 2021 dt.14-02-2022

period of four weeks from today, the issue of limitation shall not

come in the way of adjudication of the revision on merits;

(c) Opportunity shall be granted to the parties to place

on record all essential documents and materials, if so required

and desired;

(d) Petitioner through learned counsel undertakes to

fully cooperate and not take unnecessary adjournment;

(e) The Revisional Authority shall decide the revision

on merits, in compliance of the principles of natural justice;

(f) The Revisional Authority shall pass a reasoned and

speaking order, within a period of eight weeks from the date of

filing of the revision, copy whereof be supplied to the parties;

(g) Equally, liberty reserved to the parties to take

recourse to such other remedies as are otherwise available in

accordance with law;

(h) 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;

(i) We have not expressed any opinion on merits and

all issues are left open;

(j) Liberty reserved to the petitioner to challenge the Patna High Court CWJC No.21046 of 2021 dt.14-02-2022

order, before the appropriate forum, if required and desired.

The instant petition sands 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 17.02.2022 Transmission Date

 
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