Citation : 2023 Latest Caselaw 66 Patna
Judgement Date : 3 January, 2023
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.25126 of 2019
======================================================
Lalsa Devi Wife of Ramakant Sharma Resident of Village- Lalachak, P.S.- Kako, Dist- Jehanabad. ... ... Petitioner/s
Versus
1. The State of Bihar through Dist. Magistrate, Jehanabad.
2. The Sub Divisional Magistrate cum Certificate Officer, Jehanabad.
3. The Madhay Bihar Gramin Bank through its Branch Manager Pinjor Branch (Kako), P.S.- Kako, Dist- Jehanabad.
... ... Respondent/s ====================================================== Appearance :
For the Petitioner/s : Mr. Shivendra Kumar Sinha, Advocate For the Respondent/s : Mr. Chitranjan Sinha PAAG 2 For the Bank : Mr. Suresh Pd Singh no. 2, Advocate Ms. Kumari Rashmi, Advocate ====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE PARTHA SARTHY ORAL JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE)
Date : 03-01-2023
Petitioner has prayed for the following relief(s):-
"1. That this writ application is being file by the petitioner for quashing the order date 22.09.17/18.12.17 passed by the sub divisional officer cum certificate officer, Jehanabad had issued bailable warrant of arrest against this petitioner in case no.02/17-18 file by Madhay Bihar Garmin Bank Pinjor under Bihar and Orissa public Demand Recover Act 1914 and further issued appropriate write /writs, order /orders, direction- directions to the Respondents as your loradships may deem fit and proper in the interest of Justice."
After the matter was heard for some time, finding
the Court not in favour of the submissions made across the Bar, Patna High Court CWJC No.25126 of 2019 dt.03-01-2023
learned counsel for the petitioner, under instructions, states that
the petitioner shall be content if the petitioner is permitted to
withdraw the present petition, with liberty to initiate appropriate
proceedings before the appropriate forum and to take recourse
to such other alternate remedies which are equally efficacious in
law.
Prayer allowed.
The petition is disposed of as withdrawn with the
liberty aforesaid.
Liberty reserved to the petitioner to take recourse to
such other remedies as are otherwise available in accordance
with law.
It stands clarified that all issues of fact and law are
left open to be agitated before the competent authority.
Interlocutory application(s), if any, shall also 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!