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

Surendra Ram vs The State Of Bihar And Ors
2025 Latest Caselaw 2882 Patna

Citation : 2025 Latest Caselaw 2882 Patna
Judgement Date : 26 June, 2025

Patna High Court

Surendra Ram vs The State Of Bihar And Ors on 26 June, 2025

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.5280 of 2018
     ======================================================
     Surendra Ram S/o Late Mangru Ram, Resident of VillageHankarpur, P.S.-
     Vijaipur, District-Gopalganj.

                                                            ... ... Petitioner/s
                                     Versus
1.   The State Of Bihar through the Principal Secretary, Department of Rural
     Development, Government of Bihar, Patna
2.   The Registrar, Hon'ble Mr. Justice Uday Sinha Judicial Inquiry Commission,
     12-13 Back of Harding Road, Patna
3.   The Deputy Development Commissioner, Gopalganj.
4.   The District Magistrate, Gopalganj.
5.   The Certificate Officer, Gopalganj.
6.   The Block development Officer, Vijaipur, Gopalganj.
7.   The Programme Officer, Vijaipur, Gopalganj.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s    :     Mr. Dhananjaya Nath Tiwari, Advocate
     For the Respondent/s    :     Mr. Vinay Kirti Singh-Ga2
     ======================================================
        CORAM: HONOURABLE JUSTICE SMT. G. ANUPAMA CHAKRAVARTHY

                                 ORAL JUDGMENT
                                 Date : 26-06-2025

                  1.        Heard the Learned counsel for the

      parties.

                  2. The petitioner has filed the instant

      application for the following reliefs:

                                      "To issue a writ/writs and
                       order/orders in the nature of certiorari for
                       setting aside the order 27.12.17 passed
                       in Case No. Gopalganj/93/04/CWJC/2017
                       passed by the Chairman the Hon'ble
                       Justice    Uday       Sinha       Judicial     Inquiry
 Patna High Court CWJC No.5280 of 2018 dt.26-06-2025
                                           2/5




                          Commission whereby and where under
                          the case of the petitioner has been
                          rejected even without making proper
                          inquiry and/or without taking evidence of
                          the petitioner and concerning respondent
                          authorities and also without following the
                          direction/guideline of the order dated
                          21.09.2015

passed in CWJC No. 5638 of 2011 passed by this Hon'ble Court in true sense by which the Certificate Officer and Programme Officer has directed to recover the same in accordance with law.

(ii) That the petitioner further prays to issue direction to the B.D.O. or Programme Officer or Deputy Development Commissioner, Gopalganj or the concerned authority to refund the amount to the tune of Rs.33,195/- to the petitioner deposited on protest vide cheque dated 07.11.2017 in terms of the direction of the Hon'ble Justice Uday Sinha Judicial Inquiry Commission.

(iii) The petitioner further prays to stay the further proceeding of Certificate Case No. 39/2012-13 pending before the learned Certificate Officer- cum-District Panchayat Raj Officer, Gopalganj.

(iv) To any other relief or reliefs to which the petitioner is entitled in the facts and circumstances of the Patna High Court CWJC No.5280 of 2018 dt.26-06-2025

case."

3. At the very outset, Learned counsel

for the respondents contended that since this

matter is squarely covered under the order dated

08.03.2022 passed in CWJC No. 10446 of 2020

(Bhawesh Kumar Bhaskar Vs. The State of

Bihar & Ors.) by a Division Bench of this Court,

this writ petition may also be disposed of on the

same terms and conditions.

4. In the case of Bhawesh Kumar

Bhaskar (supra) their Lordships have held as

follows:-

"This Hon'ble Court had constituted the Hon'ble Justice Uday Sinha inquiry commission to adjudicate dispute between the PDS dealer and State authorities with respect toleft over quantity of rice under Sampurna Gramin Rojgar Yojna (SGRY) scheme with PDS dealer.

It is contended that rice was given to PDS dealer but the scheme was discontinued and huge quantity of rice remained in Patna High Court CWJC No.5280 of 2018 dt.26-06-2025

possession of the PDS dealer and State Government directed to either return the rice or refund the amount.

As there was dispute between the parties, this Court constituted an inquiry commission headed by retired Judge (Mr. Justice Uday Sinha) where both the parties including the petitioner appeared and the liability of the petitioner wasdetermined as Rs.19,85,332/- in 2018 itself by said commission which is to be refunded by the petitioner and due to non- refund, certificate proceeding has been initiated for realization of said amount.

In such view of the matter, this Court does not find any merit in this case and is accordingly dismissed."

5. The writ petition is, accordingly,

dismissed in light of the aforesaid judgment passed

in similar matter by the Hon'ble Division Bench of

this Court in Bhawesh Kumar Bhaskar (supra).

6. Interlocutory Application, if any, shall Patna High Court CWJC No.5280 of 2018 dt.26-06-2025

stands disposed of.

(G. Anupama Chakravarthy, J) Spd/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          27.06.2025
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