Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shambhu Prasad Gupta vs The Union Of India
2025 Latest Caselaw 1694 Patna

Citation : 2025 Latest Caselaw 1694 Patna
Judgement Date : 10 February, 2025

Patna High Court

Shambhu Prasad Gupta vs The Union Of India on 10 February, 2025

Author: Partha Sarthy
Bench: Partha Sarthy
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Letters Patent Appeal No.1259 of 2024
                                         In
                   Civil Writ Jurisdiction Case No.4961 of 2022
     ======================================================
1.    The Chairman, Bihar Rajya Pul Nirman Nigam Limited, Patna.
2.   The Managing Director, Bihar Rajya Pul Nirman Nigam Limited, Patna.
3.   The Senior Project Manager, Bihar Rajya Pul Nirman Nigam Limited,
     Saharsa.

                                                                ... ... Appellant/s
                                      Versus
1.   Shambhu Prasad Gupta Son of Late Shanti Prasad Gupta, Resident of Ward
     No.21, Shankar Chowk, Police Station- Saharsa, District- Saharsa.
2.   The Union of India through the Secretary, Ministry of Railway, Rail
     Bhawan, New Delhi.
3.   The Secretary, Ministry of Railway, Rail Bhawan, New Delhi.
4.   The Secretary, Ministry of Road Transport and Highways, Transport
     Bhawan, Parliament Street, New Delhi.
5.   The General Manager, East Central Railway, Hajipur, District- Vaishali.
6.   The Divisional Railway Manager, East Central Railway, Samastipur.
7.   The State of Bihar, through the Additional Chief Secretary, Road
     Construction Department, Patna.
8.   The Additional Chief Secretary, Road Construction Department, Patna.
9.   The District Magistrate, Saharsa.
10. The District Land Acquisition Officer, Saharsa.
11. The Superintending Engineer, RCD Road Circle, Saharsa.
12. The Executive Engineer, RCD Road Division, Saharsa.
13. The Sub Divisional Officer, Saharsa.
14. The Circle Officer, Kahra, District- Saharsa.

                                                               ... ... Respondent/s
     ======================================================
                                        with
                   Civil Writ Jurisdiction Case No. 4961 of 2022
     ======================================================
     Shambhu Prasad Gupta, Son of Late Shanti Prasad Gupta, Resident of Ward
     No. 21, Shankar Chowk, Police Station, Saharsa, District - Saharsa.

                                                          ... ... Petitioner/s
                                   Versus
1.   The Union of India, through the Secretary, Ministry of Railway, Rail
     Bhawan, New Delhi.
2.   The Secretary, Ministry of Railway, Rail Bhawan, New Delhi.
 Patna High Court L.P.A No.1259 of 2024 dt.10-02-2025
                                            2/10




  3.    The Secretary, Ministry of Road Transport and Highways, Transport
        Bhawan, Parliament Street, New Delhi.
  4.    The General Manager, East Central Railway, Hajipur, District - Vaishali.
  5.    The Divisional Railway Manager, East Central Railway, Samastipur.
  6.    The State of Bihar, through the Additional Chief Secretary, Road
        Construction Department Patna.
  7.    The Additional Chief Secretary, Road Construction Department, Patna.
  8.    The Chairman, Bihar Rajya Pul Nirman Nigam Limited, Patna.
  9.    The Managing Director, Bihar Rajya Pul Nirman Nigam Limited, Patna.
  10. The District Magistrate, Saharsa.
  11. The Senior Project Manager, Bihar Rajya Pul Nirman Nigam Limited,
      Saharsa.
  12. The District Land Acquisition Officer, Saharsa.
  13. The Superintending Engineer, RCD Road Circle, Saharsa.
  14. The Executive Engineer, RCD Road Division, Saharsa.
  15. The Sub Divisional Officer, Saharsa.
  16. The Circle Officer, Kahra, District - Saharsa.

                                                                 ... ... Respondent/s
       ======================================================
                                          with
                   Miscellaneous Jurisdiction Case No. 2175 of 2023
                                           In
                     Civil Writ Jurisdiction Case No.4961 of 2022
       ======================================================
       Shambhu Prasad Gupta Son of Late Shanti Prasad Gupta Resident of Ward
       No. 21, Shankar Chowk, Police Station, Saharsa, District - Saharsa.

                                                                   ... ... Petitioner/s
                                         Versus
  1.    The Union of India through Sri Milind K. Deouskar, the Secretary, Ministry
        of Railway, Rail Bhawan, New Delhi.
  2.    Sri Milind K. Deouskar, the Secretary, Ministry of Railway, Rail Bhawan,
        New Delhi.
  3.    Sri Anurag Jain, The Secretary, Ministry of Road Transport and Highways,
        Transport Bhawan, Parliament Street, New Delhi.
  4.    Sri Anupam Sharma, the General Manager, East Central Railway, Hajipur,
        District Vaishali.
  5.    Sri Vinay Srivastava, the Divisional Railway Manager, East Central
        Railway, Samastipur.
  6.    The State of Bihar, through Sri Pratyay Amrit, the Additional Chief
        Secretary, Road Construction Department Patna.
  7.    Sri Pratyay Amrit, the Additional Chief Secretary, Road Construction
        Department, Patna.
 Patna High Court L.P.A No.1259 of 2024 dt.10-02-2025
                                            3/10




  8.    Sri Abhay Kumar Singh, the Chairman, Bihar Rajya Pul Nirman Nigam
        Limited, Patna.
  9.    Sri Sunil Kumar, the Managing Director, Bihar Rajya Pul Nirman Nigam
        Limited, Patna.
  10. Sri Vaibhav Chaudhary, the District Magistrate, Saharsa.
  11. Sri Depesh Kumar, the Senior Project Manager, Bihar Rajya Pul Nirman
      Nigam Limited, Saharsa.
  12. Sri Rabindra Kumar, the District Land Acquisition Officer, Saharsa.
  13. Sri Umashankar Rajak, the Superintending Engineer, RCD Road Circle,
      Saharsa.
  14. Sri BHarat Lal, the Executive Engineer, RCD Road Division, Saharsa.
  15. Sri Pradeep Kumar Jha, the Sub Divisional Officer, Saharsa.
  16. Sri Laxman Prasad, the Circle Officer, Kahra, District - Saharsa.

                                              ... ... Opposite Party/s
       ======================================================
       Appearance :
       (In Letters Patent Appeal No. 1259 of 2024)
       For the Appellant/s       :       Mr. P.K. Shahi, Advocate General
                                         Mr. Md. Nadim Seraj, Advocate
       For the UOI               :       Mr. Dr. K.N. Singh, A.S.G.
       For the Respondent/s      :       Mr. P.N. Shahi, Sr. Advocate
                                         Mr. Satish Kumar Singh, Advocate
       (In Civil Writ Jurisdiction Case No. 4961 of 2022)
       For the Petitioner/s      :       Mr. Satish Kumar Singh, Advocate
       For the Respondent/s      :       Mr. Uday Shankar Sharan Singh (G.P.-19)
       For the State             :       Mr. Swapnil Kumar Singh, A.C. to G.P
       For the Railway           :       Mr. Anshay Bahadur Mathur, C.G.C.
       (In Miscellaneous Jurisdiction Case No. 2175 of 2023)
       For the Petitioner/s      :       Mr. Satish Kumar Singh, Advocate
       For the Opposite Party/s :        Mr. Additional Solicitor General
       For the Railway           :       Mr. Anshay Bahadur Mathur, C.G.C.
       ======================================================
       CORAM: HONOURABLE THE ACTING CHIEF JUSTICE
               and
               HONOURABLE MR. JUSTICE PARTHA SARTHY
       ORAL JUDGMENT

(Per: HONOURABLE THE ACTING CHIEF JUSTICE)

Date : 10-02-2025

Re. I.A. No. 1 of 2024 in L.P.A. No. 1259 of

2024 :-

The learned Advocate for the appellants presses Patna High Court L.P.A No.1259 of 2024 dt.10-02-2025

the afore-noted interlocutory application for condoning

the delay of 740 days in preferring this appeal.

2. For the reasons stated in the application, the

delay of 740 days in preferring this appeal is, hereby,

condoned.

3. I.A. No. 1 of 2024 stands allowed.

Re. L.P.A. No. 1259 of 2024; C.W.J.C. No.

4961 of 2022 and M.J.C. No. 2175 of 2023 :-

4. We have heard Mr. P.K. Shahi, the learned

Advocate General for the State; Mr. P.N. Shahi, the

learned Senior Advocate for the respondents and Dr. K.N.

Singh, the learned Additional Solicitor General for the

Union of India. We have also heard Mr. Anshay Bahadur

Mathur, the learned counsel for the Railways.

5. For the reason of a writ petition having been

kept pending by a learned Single Judge of this Court and

also entertaining the contempt petition simultaneously,

the State came before this Court challenging the order

passed by the Writ Court, asking the respondents to Patna High Court L.P.A No.1259 of 2024 dt.10-02-2025

apprise the Court of the developments in the matter.

6. The issue relates to the construction of ROB

(Rail Over Bridge) in the District of Saharsa at a

particular location.

7. The writ petitioner had preferred an

application seeking a direction to the

Authorities/respondents to review and shift the proposed

plan of construction of ROB to some more convenient

place or to redesign the proposed approach road

connecting the ROB to some other place, which would

have saved the main market places of Saharsa town from

being displaced.

8. Entertaining such a prayer, the learned writ-

Court directed the respondents to re-consider shifting or

changing the alignments and also include the writ

petitioner in its discussions. The same was done, but in

the absence of the writ petitioner, meeting was held and

the issue was deliberated upon.

9. The Railway Administration also looked at the Patna High Court L.P.A No.1259 of 2024 dt.10-02-2025

plan and the design and found that the suggestions made

by the petitioner were not feasible for the reason of

safety and durability of the ROB.

10. Nonetheless, despite such facts having been

brought to the notice of the learned Single Judge, a

contempt petition was entertained and an order was

passed that the authorities would apprise the Court about

the progress made in the construction of ROB.

11. After about seven months of passing such

orders by the contempt Court, the State preferred an

appeal alleging that because of the pendency of the writ

petition and the contempt petition together before the

learned Single Judge, the work of ROB construction has

been derailed, which has enured in no body's favour or

advantage.

12. On a plain reading of orders passed by the

writ Court as also by the contempt Court, we are at a loss

to understand as to how, without any stay order having

been passed, the process of construction was delayed. Patna High Court L.P.A No.1259 of 2024 dt.10-02-2025

Nonetheless, because of that apprehension in the mind of

the respondents that during the pendency of such

petitions before the learned Single Judge, it would only be

wise and prudent not to proceed with the work any

further, a decision was taken to challenge the order of the

writ Court.

13. We thus deem it appropriate to and condone

the delay in preferring the appeal.

14. For the purposes of putting an end to all this

litigation, this Court had earlier called for the records of

C.W.J.C. No 4961 of 2022 and the contempt petition

(M.J.C. No. 2175 of 2023) along with this appeal.

15. All the records have been produced before

this Court.

16. Mr. P.N. Shahi, the learned Senior Advocate

for the writ petitioner has argued that the recalcitrance of

the Railway Authorities in not changing the plan or

making a deviation in the site plan would only end up in

usurpation of land belonging to the landholders but no Patna High Court L.P.A No.1259 of 2024 dt.10-02-2025

process, as yet, has been started for acquisition of their

lands, thus anticipating that it would be an "acquisition

under ambush", without following the procedures

prescribed under the Right to Fair Compensation and

Transparency in Land Acquisition, Rehabilitation and

Resettlement Act, 2013 with respect to the safeguards

which inheres in the Act, guaranteeing the right to

property under Article 300 (A) of the Constitution.

17. We are afraid ,such was not the prayer in

the writ petition.

18. The writ petitioner had approached this

Court only with the prayer for commanding the

respondents to review the design of ROB, its alignment

and the approach road.

19. We are of the considered view that a

mandamus could be issued only for enforcing a right and

not for adjudication of rights.

20. In the present case, the learned Single

Judge though was content with making a direction for a Patna High Court L.P.A No.1259 of 2024 dt.10-02-2025

re-consideration of the entire design at the instance of the

writ petitioner, which was done but not found to be

feasible, kept the petition pending and also entertained

the contempt petition.

21. We, therefore, thought it best in this appeal

to look at the records of the writ petition as also the

contempt petition and take a final call for the reason that

the work has not progressed even a wee bit.

22. We find that the views of the writ petitioner

was put across, considered, and rejected because it was

not found to be viable as also feasible to make any

changes on the alignments, even if it be at the cost

acquisition of land, which would entail more costs to the

Government.

23. The technical decisions cannot be interfered

with and no Court, in its wisdom, could substitute its

opinion or the opinion of a writ petitioner for that of the

specific inputs by the technocrats, who have taken an

informed decision and have found the suggestions of the Patna High Court L.P.A No.1259 of 2024 dt.10-02-2025

writ petitioner to be absolutely unviable.

24. Under these circumstances, in order to put a

decent quietus to all these proceedings, we have

examined all the three records, viz., L.P.A. No. 1259 of

2024, C.W.J.C. No 4961 of 2022 and M.J.C. No. 2175 of

2023 and we find that it would be in the interest of

everyone that all three are closed and consigned.

25. We order accordingly.




                                               (Ashutosh Kumar, ACJ)


                                                    (Partha Sarthy, J)

Manoj/Praveen-II

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          12.02.2025
Transmission Date       NA
 

 
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