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

Manoj Kumar @ Manoj Kumar Singh vs The State Of Bihar And Ors
2025 Latest Caselaw 3338 Patna

Citation : 2025 Latest Caselaw 3338 Patna
Judgement Date : 19 April, 2025

Patna High Court

Manoj Kumar @ Manoj Kumar Singh vs The State Of Bihar And Ors on 19 April, 2025

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Civil Writ Jurisdiction Case No.7108 of 2017
     ======================================================
     Manoj Kumar @ Manoj Kumar Singh son of Sri Sarju Singh resident of
     village Bhavpokhar P.S. Baghaila District Rohtas at Sasaram.

                                                                ... ... Petitioner/s
                                      Versus
1.   The State Of Bihar through the Principal Secretary, Department of Food
     Civil Supplies and Consumer Protection, Govt. of Bihar, Patna
2.   The Managing Director, Bihar State Food and Civil Supplies Corporation,
     Patna.
3.   The District Manager, Bihar State Food and Civil Supplies Corporation,
     Rohtas at Sasaram.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s     :     Mr.Raghunandan Kumar Singh
     For the Respondent/s     :     Mr.Arvind Ujjwal-SC 4
     For the BSFC             :     M/s Shailendra Kumar Singh,
                                    Utkarsha Utpal, Advocates
     ======================================================
     CORAM: HONOURABLE JUSTICE SMT. G. ANUPAMA CHAKRAVARTHY
                                  ORAL JUDGMENT

Date : 19-04-2025

1. The petitioner has filed the Writ

petition for the following reliefs:

" That this is an application for issuance of an appropriate writ(s), order(s) or direction(s) for quashing the notice dated 18.03.2017 issued vide letter no. 537 under the signature of Respondent No. 3 by which the respondent No. 3 has directed the petitioner to came forward with a Bank guarantee equivalent to Rs.

33,58,350.45 till 28.03.2017 without considering the case of the petitioner. Patna High Court CWJC No.7108 of 2017 dt.19-04-2025

2. At the outset, the Learned counsel for

the petitioner seeks indulgence of this Court to

grant liberty to file the objections under Section 9

of the Bihar and Orissa Public Demands Recovery

Act, 1914 before the appropriate authority and

direct the authority to pass necessary orders duly

taking into account the objections filed by the

petitioner.

3. The Learned counsel for the respondents

reported that he has no objection, if a direction is

given to the authority concerned to pass

necessary orders under Section 10 of the Act duly

taking into account the objections filed by the

petitioner.

4. Having regard to the above made

submissions, without going into the merits or

demerits of the case, the present writ petition is

disposed of granting liberty to the petitioner to file

his objections under Section 9 before the

appropriate authority within a period of four weeks

from today. On such objections being filed, the

authority concerned shall pass necessary orders Patna High Court CWJC No.7108 of 2017 dt.19-04-2025

under Section 10 of the Act.

5. It is needless to mention that before

passing any order, the authority concerned shall

give an opportunity of hearing to the petitioner.

Any order passed shall be communicated to the

petitioner. The entire exercise shall be completed

as expeditiously as possible preferably within a

period of eight weeks from the date of filing of the

objections by the petitioner.

6. Till the passing of the final order by the

authority concerned, it is directed that no coercive

steps shall be taken against the petitioner herein.

7. Interlocutory Application(s), if any,

shall stand disposed of.

(G. Anupama Chakravarthy, J) Spd/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          19.04.2025
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