Citation : 2023 Latest Caselaw 303 Patna
Judgement Date : 23 January, 2023
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5884 of 2018
======================================================
Pramod Singh Son of Babban Singh, as Proprietor of Maa Bhagwati Mini Rice Mile, Resident of Village-Pajraon, P.S.-Nuaon, District-Kaimur at Bhabua.
... ... Petitioner/s Versus
1. The State Of Bihar through Principal Secretary Food and Civil Supply Department, Bihar, Patna
2. The Managing Director, Bihar State Food and Civil Supply Corporation, Bihar, Patna.
3. The District Magistrate, Kaimur at VBhabua.
4. The Senior Addl. Collector, Kaimur at Bhabua.
5. The General Manager, Bihar Stte Foodand Civil Supply Corporation, Bihar, Patna.
6. The District Manager, Bihar State food and Civil Supplies Corporation, Kaimur at Bhabua.
7. The Officer in Charge of Nuaon Police Station, Kaimur at Bhabua.
... ... Respondent/s ====================================================== Appearance :
For the Petitioner/s : Mr. Parwej Khan, Advocate For the Respondent/s : Mr. S. Raza Ahmad- AAG 5 ====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE PARTHA SARTHY ORAL JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE)
Date : 23-01-2023
Petitioner has prayed for the following relief(s):-
"1. That this is an application for issuance of a writ in the nature of mandamus or any other writ/ writs directing the respondent authorities to issue no dues certificate to the petitioner for depositing rice in lue of paddy as well as rupees through draft of Rs. 1980640/- for rest rice lies with the petitiioner rice mill and Patna High Court CWJC No.5884 of 2018 dt.23-01-2023
also to direct the respondent authorities to return Rs. 2,30,665/- to the petitioner which has more/ surplus paid by the petitioner to respondent due to mistake and also to quash the F.I.R. against the petitioner so rice or liability lies against the petitioner at present and/ or pass any other order/ orders, direction/ directions for which the petitioner is legally found circumstances of the case."
After the matter was heard for some time, finding
the Bench not to be agreeable with the submissions made by
learned counsel for the petitioner, learned counsel for the
petitioner, under instructions, states that petitioner shall be
content if a direction is issued to the 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 Patna High Court CWJC No.5884 of 2018 dt.23-01-2023
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 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 Patna High Court CWJC No.5884 of 2018 dt.23-01-2023
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 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 Patna High Court CWJC No.5884 of 2018 dt.23-01-2023
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 on the following terms:-
(a) Petitioner shall approach the authority concerned
i.e. Respondent No.5, namely The General
Manager, Bihar Stte Foodand Civil Supply
Corporation, Bihar, Patna. within a period of four
weeks from today by filing a representation for
redressal of the grievance(s);
(b) The authority concerned 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;
Patna High Court CWJC No.5884 of 2018 dt.23-01-2023
(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 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;
Patna High Court CWJC No.5884 of 2018 dt.23-01-2023
The petition stands disposed of in the aforesaid
terms.
Interlocutory Application(s), if any, shall stand disposed of.
(Sanjay Karol, CJ)
( Partha Sarthy, J) Prakash/-
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!