Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Sikkim And Ors vs Bhim Bahadur Kami (Biswakarma) And Ors
2023 Latest Caselaw 96 Sikkim

Citation : 2023 Latest Caselaw 96 Sikkim
Judgement Date : 8 December, 2023

Sikkim High Court

State Of Sikkim And Ors vs Bhim Bahadur Kami (Biswakarma) And Ors on 8 December, 2023

Bench: Chief Justice, Bhaskar Raj Pradhan

                  THE HIGH COURT OF SIKKIM : GANGTOK
                                     (Civil Appellate Jurisdiction)
------------------------------------------------------------------------------------------------------
 DIVISION BENCH: THE HON'BLE MR. JUSTICE BISWANATH SOMADDER, CHIEF JUSTICE
                 THE HON'BLE MR. JUSTICE BHASKAR RAJ PRADHAN, JUDGE
------------------------------------------------------------------------------------------------------

                                    W.A. No. 05 of 2022

          Nim Pincho Bhutia aged about 32 years,
          S/o Kancha Bhutia,
          R/o Swayem,
          Sikkim.                                                        ..... Appellant

                                              versus
             1.   Bhim Bahadur Rasaily/Kami aged about 71 years,
                  R/o 4th Mile, J.N. Road,
                  P.O. Kyongnosla - 737102, Sikkim.

             2.   Gyan Bahadur Rasaily aged about 48 years,
                  S/o Bhim Bahadur Rasaily,
                  R/o 4th Mile, J.N. Road,
                  P.O. Kyongnosla - 737102, Sikkim.

             3.   Nanda Kumar Rasaily aged about 40 years,
                  S/o Bhim Bahadur Rasaily
                  R/o 4th Mile, J.N. Road,
                  P.O. Kyongnosla - 737102, Sikkim.

             4.   Indra Kumar Rasaily aged about 39 years,
                  S/o Bhim Bahadur Rasaily,
                  R/o 4th Mile, J.N. Road,
                  P.O. Kyongnosla - 737102, Sikkim.

             5.   Dhan Bahadur Rasaily aged about 36 years,
                  S/o Bhim Bahadur Rasaily,
                  R/o 4th Mile, J.N. Road,
                  P.O. Kyongnosla - 737102, Sikkim.

             6.   Dil Bahadur Rasaily aged about 35 years,
                  S/o Bhim Bahadur Rasaily,
                  R/o 4th Mile, J.N. Road,
                  P.O. Kyongnosla - 737102, Sikkim.

             7.   State of Sikkim,
                  Through the Chief Secretary,
                  Government of Sikkim,
                  Gangtok - 737101, Sikkim.

             8.   The Secretary,
                  Land Revenue Department,
                  Government of Sikkim,
                  Gangtok - 737101, Sikkim.
                                                                                                 2
            W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others &
            W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) &
                                                 others



       9.     The District Collector,
              District Administrative Centre,
              Gangtok - 737101, Sikkim.

       10. The Additional District Magistrate,
           District Administrative Centre,
           Gangtok - 737101, Sikkim.

       11. Ms Chhoke Doma Bhutia,
           Panchayat President,
           37-Rawtey Rumtek G.P.U.,
           Sazong Ward - 737135, Sikkim.                                    ......... Respondents



        Writ Appeal under Rule 148 of the Sikkim High Court (Practice
                       and Procedure) Rules, 2011

            (against the judgment dated 8 th July, 2022 passed by the learned Single Judge
                                      in WP(C) No. 33 of 2020)
         ---------------------------------------------------------------------------
         Appearance:
         Mr. Jorgay Namka, Senior Advocate as Legal Aid Counsel with Mr. Prajwal
         Rai, Advocate for the appellant.
         Mr. Sudipto Majumdar, Senior Advocate with Mr. Bhusan Nepal, Advocate, for
         the respondent nos. 1 to 6.
         Dr. Doma T. Bhutia, Senior Advocate and Additional Advocate General with
         Mr. S.K. Chettri, Government Advocate, for the respondent nos. 7 to 10.
         Mr. Chewang Norbu Bhutia, Advocate on behalf of Mr. Jushan Lepcha,
         Advocate, for respondent no.11.
         ------------------------------------------------------------------------------------
                                                   and

                                   W.A. No.07 of 2022
1.   State of Sikkim,
     Through the Chief Secretary,
     Tashiling Secretariat,
     Gangtok, Sikkim.

2.   The Appellate Authority,
     Through the Secretary,
     Land Revenue & Disaster Management Department,
     Government of Sikkim,
     Tashiling, Gangtok, Sikkim.

3.   The District Collector,
     District Collectorate,
     Sichey,
     Gangtok.

4.   The Additional District Magistrate,
     District Collectorate,
     Sichey,
     Gangtok.                                                        ......... Appellants
                                                                                                                3
           W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others &
           W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) &
                                                others



                                                          Versus

1.    Bhim Bahadur Kami (Biswakarma),
      S/o late Gumaney Kami (Biswakarma),
      R/o 4th Mile, J.N. Road, P.O. Kyongnosla,
      P.S. Sherathang - 737102.

2.    Gyan Bahadur Rasaily (Biswakarma/Kami),
      S/o Bhim Bahadur Kami (Biswakarma) Rasaily,
      R/o 4th Mile, J.N. Road, P.O. Kyongnosla,
      P.S. Sherathang - 737102.

3.    Nanda Kumar Rasaily Biswakarma/Kami,
      S/o Bhim Bahadur Kami (Biswakarma) Rasaily,
      R/o 4th Mile, J.N. Road, P.O. Kyongnosla,
      P.S. Sherathang - 737102.

4.    Indra Kumar Rasaily (Biswakarma/Kami)
      S/o Bhim Bahadur Kami (Biswakarma) Rasaily,
      R/o 4th Mile, J.N. Road, P.O. Kyongnosla,
      P.S. Sherathang - 737102.

5.    Dhan Bahadur Rasaily (Biswakarma/Kami),
      S/o Bhim Bahadur Kami (Biswakarma) Rasaily,
      R/o 4th Mile, J.N. Road, P.O. Kyongnosla,
      P.S. Sherathang - 737102.

6.    Dil Bahadur Rasaily (Biswakarma/Kami),
      S/o Bhim Bahadur Kami (Biswakarma) Rasaily,
      R/o 4th Mile, J.N. Road, P.O. Kyongnosla,
      P.S. Sherathang - 737102.

7.    Ms Chhoke Doma Bhutia,
      D/o Namgay Tshering Bhutia,
      Panchayat President,
      Rawtey Rumtek G.P.U.,
      R/o Rawtey Rumtek, Sajong,
      PO & PS Ranipool - 737135.

8.    Mr. Nim Pincho Bhutia,
      S/o Kancha Bhutia,
      R/o Swayem, Namok Swayen G.P.U.,
      Namok Block, Kabi Sub-Division,
      P.O. Swayam,
      P.S. Mangan-737116.                                                        ...... Respondents




     Writ Appeal under Rule 148 of the Sikkim High Court (Practice and
                          Procedure) Rules, 2011
           (against the judgment dated 8 th July 2022 passed by the learned Single Judge
                                     in WP(C) No. 33 of 2020)
          --------------------------------------------------------------------------------------------------
                                                                                                            4
      W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others &
      W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) &
                                           others



Appearance:
     Dr. Doma T. Bhutia, Senior Advocate and Additional Advocate General with
     Mr. S.K. Chettri, Government Advocate, for the Appellants.
     Mr. Sudipto Majumdar, Senior Advocate with Mr. Bhusan Nepal, Advocate, for
     the respondent nos. 1 to 6.
     Mr. Chewang Norbu Bhutia, Advocate on behalf of Mr. Jushan Lepcha,
     Advocate, for the respondent no.7.
     Mr. Jorgay Namka, Senior Advocate as Legal Aid Counsel with Mr. Prajwal
     Rai, Advocate for the respondent no.8.
--------------------------------------------------------------------------------------------------------
Date of hearing               :   20th October, 2023
Date of judgment              :   8th December, 2023
--------------------------------------------------------------------------------------------------------


                                  JUDGMENT

1. The two Writ Appeals seek to assail the judgment and order

passed by the learned Single Judge of this Court in W.P.(C) No. 33 of

2020. W.A. No. 5 of 2022 has been preferred by one Nim Pincho Bhutia

(respondent no.6 in the Writ Petition) and W.A. No.7 of 2022 has been

preferred by the State of Sikkim and others (respondent nos. 1, 2, 3 & 4

in the Writ Petition).

2. The Writ Petition was preferred by Bhim Bahadur Kami

and five others, who are respondent nos.1 to 6 in both the Writ Appeals

(for convenience they are collectively referred to as the writ petitioners).

According to the Writ Petition, Bhim Bahadur Kami was born on

10.02.1949 to late Gumaney Kami and late Echu Maya. The respondent

nos. 2 to 6 claim to be the natural sons of Bhim Bahadur Kami.

3. The Writ Petition was filed challenging an order dated

17.12.2019 passed by the Additional District Magistrate in COI Case

No. 27/DM/East of 2018 and the order dated 13.10.2020 passed by

the Appellate Authority in Appeal Case No. 01 of 2020 against the order

dated 17.12.2019.

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

4. The dispute arose in the following manner:

Chhoke Doma Bhutia (respondent no.5 in the Writ Petition)

made a complaint to the Additional District Collector on 29.08.2018

alleging that one Gumaney Kami had fraudulently made a Certificate of

Identification (COI) in favour of his sons and grandsons. It was alleged

that Gumaney Kami was, however, unmarried and no one knew about

his family except his brother Kancha Kami. Nim Pincho Bhutia, in his

complaint dated 04.09.2018, alleged that Gumaney Kami resident of

Sajong Rumtek was unmarried and a bachelor who did not possess any

landed properties. His name was, however, enrolled in the Sikkim

Subject Register along with his brother Chabilall Kami and two other

relatives Sukmaya Kami and Birdamaya Kami. Chabilall Kami died in

the year 1970. In the year 1998, Bhim Bahadur Kami applied for

issuance of COI claiming to be the son of late Gumaney Kami reflecting

his age as 39 years. It was further alleged that Bhim Bahadur Kami

had produced Gram Panchayat recommendation of Naitam-Nandok

GPU, East Sikkim, for issuance of COI instead of Sajong East Sikkim as

Gumanay Kami‟s Sikkim Subject had been issued from Sajong Block. It

was alleged that the East District Collectorate surprisingly issued two

COIs vide serial no. 2147/DCE dated 06.10.1998 in the name of Bhim

Bahadur Kami, son of late Gumaney Kami, and vide serial no.

3487/DCE dated 27.12.2007 in the name of Bhim Bahadur Rasaily

(Biswakarma), son of late Gumaney Biswakarma. It was alleged that

after obtaining COI, Bhim Bahadur Kami and his other family members

managed to obtain COI in the following manner:

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

"Sl. Name & Father‟s Name of Grand Father‟s Name of Sl. No., Date of No. COI Holder COI Holder & Detail of Issuance of COI & Sikkim Subject Annexure 1 (a) Indra Kumar Rasaily (i) Guman Singh Kami, Sl. i) 2160/DCE dated (Biswakarma) S/o No. 32, Vol. No. II, Block 31/8/2006 Bhim Bahadur Sajong. (enclosed as 8) Biswakarma of J.N. Rd.

4th Mile. (ii) Guman Singh (Kami) ii) 3488/DCE Dated

(b) Indra Kumar Rasaily, Rasaily, Sl. No. 32, Vol. 27/XII/2007 S/o Bhim Bahadur No. II, Block Sajong. (enclosed as Annex-

           Rasaily (Biswakarma)                                  9)
           of J.N. Road.
2      (a) Nanda          Kumar     (i) Late Gumaney Kami, Sl.   i) 2131/DCE dated
            Biswakarma Rasaily,     No. 32, Vol. No. II, Block   30/08/2006
            S/o Bhim Bahadur        Sajong.                      (enclosed as Annex-
            Biswakarma (Kami) of                                 10)
            Gnathang.
       (b) Nanda Kumar Rasaily      (ii) Gumaney Kami Rasaily,   ii) 3491/DCE Dated
           (Biswakarma),      S/o   Sl. No. 32, Vol. No. II,     27/XII/2007
           Bhim Bahadur Rasaily     Block Sajong.                (enclosed as Annex-
           (Biswakarma)        of                                11)
           Gnathang.
3      (a) Gyan          Bahadur    (i) Late Gumaney Kami, Sl.   i) 2132/DCE dated
            Biswakarma Rasaily,     No. 32, Vol. No. II, Block   30/8/2006
            S/o Bhim Bahadur        Sajong.                      (enclosed as 12)
            Biswakarma (Kami) of
            Gnathang.               (ii) Gumaney Kami, Sl. No.   ii) 3490/DCE Dated
       (b) Gyan          Bahadur    32, Vol. No. II, Block       27/XII/2007
            Rasaily (Biswakarma)    Sajong.                      (enclosed as Annex-
            of Gnathang.                                         13)
4      (a) Dhan           Kumar     (i) late Gumaney Kami, Sl.   i) 2159/DCE dated
            Biswakarma,       S/o   No. 32, Vol. No. II, Block   31/8/2006
            Bhim         Bahadur    Sajong.                      (enclosed as Annex-
            Biswakarma of J.N.                                   14)
            Road.
       (b) Dhan Bahadur Rasaily     (ii) Gumaney Kami, Sl. No.   ii) 3492/DCE Dated
           (Biswakarma),      S/o   32, vol. No. II, Block       27/XII/2007
           Bhim Bahadur Rasaily     Sajong.                      (enclosed as Annex-
           (Biswakarma) of J.N.                                  15)
           Road.
5      (a) Dil           Bahadur    (i) Late Gumaney Kami, Sl.   i) 2129/DCE dated
            Biswakarma,       S/o   No. 32, Vol. No. II, Block   30/8/2006
            Bhim         Bahadur    Sajong.                      (enclosed as Annex-
            Biswakarma         of   (ii) Late Gumaney Kami       16)
            Gnathang.               Rasaily, Sl. No. 32, Vol.
       (b) Dil Bahadur Rasaily      No. II, Block Sajong.        ii) 3489/DCE Dated
           Rasaily (Biswakarma),                                 27/XII/2007
           S/o Bhim Bahadur                                      (enclosed as Annex-
           Rasaily (Biswakarma)                                  17)"
           of Gnathang.


5. It was alleged that there was discrepancy in the surname of

the petitioners as well as in the name and surname of Gumaney Kami

in the COIs as reflected above. Various other allegations have been

made by Nim Pincho Bhutia to submit that the COIs were obtained by

Bhim Bahadur Kami and his family members (petitioners) by

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

misrepresenting themselves as son and grandsons of late Gumaney

Kami. Nim Pincho Bhutia, therefore, sought for a thorough verification,

remedial measures and stringent action if there had been any breach of

the laws of the land.

6. The Additional District Magistrate took cognizance of the

written complaints filed by Chhoke Doma Bhutia and Nim Pincho

Bhutia. The Additional District Magistrate concluded that Bhim

Bahadur Kami was not the real or biological son of Gumaney Kami and

that he acquired the Certificate of Identification (COI) by misleading the

office of the Additional District Collector. Accordingly, Bhim Bahadur

Kami‟s COI bearing serial nos. 2147/DCE dated 06.10.1998 and

3487/DCE dated 27.12.2007, were cancelled. The Additional District

Magistrate also directed that all the COIs issued to the sons and

descendents of Bhim Bahadur Kami also stood cancelled.

7. The Appellate Authority vide final order dated 13.10.2020

upheld the order dated 17.12.2019 passed by the Additional District

Magistrate and observed as under:-

"1. As per the record of Sikkim Subject Register, Lt. Gumanay Kami is found recorded at Sl. No. 32 Volume No. II under Sajong Block and Suk Maya Kamini and Bidra Maya Kamani, both daughters of Lt. Gumany Kami is also found recorded at Serial No. 34 & 35 Volume No. II under Sajong Block. But the name of Shri Bhim Bahadur Biswakarma, who is elder to Bidra Maya Kamini, is not found in the Sikkim Subject Register.

2. As per record, Shri Bhim Bahadur Biswakarma had obtained his COI in the year, 1998 when he was at a mature age of 39 years old contrary to the normal practice of obtaining COI at an early age as the same is required for various official purposes within the State of Sikkim.

3. As per record, the Appellant Shri Bhim Bahadur Biswakarma had obtained his COI on the basis of Panchayat recommendations/endorsement of Naitam Nandok as reflected in the COI application form and not from his concerned block Panchayat i.e Panchayats of

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

Sajong-Rawtey Rumtek wherein Lt. Gumanay Kami‟s name is found recorded in the Sikkim Subject Register.

4. At the time of applying COI of the Appellants sons, the Panchayat recommendation/endorsement on the COI application form has been obtained from Panchayats of Gnathang, East Sikkim and not from Sajong-Rawtey Rumtek wherein Lt. Gumanay Kami‟s name is found recorded in the Sikkim Subject Register.

5. The details recorded in the duplicate COI issued to the appellant and his sons in the year, 2007 is not ditto with the original COI‟s issued in the year 1998 & 2006 and even the issue No. of the COI is also found differing from the original COI.

6. On close perusal of all the documents of the Appellants‟ descendents like Birth Certificate, Education qualification Certificate, Ration Card, School Transfer Certificate, Driving Licence, etc. issued prior to year, 2007 their surname is uniformly recorded as Biswakarma and their father surname is also found recorded as Biswakarma only. However, in the Certificate of Identification of the Appellant issued in the year, 1998 & 2007 and in the Certificate of Identification of the Appellants sons issued in the year, 2006 and 2007, there is variation in the surnames of all the individuals from Kami to Rasaily (Biswakarma) to Biswakarma (Kami) to Rasaily etc. And further Lt. Gumanay Kami‟s name reflected in their COI also differs from Gumanay Kami to Guman Singh Kami to Gyaney Kami to Guman Singh (Kami) Rasaily to Gumanay Kami Rasaily etc. which has raised serious concern over the authenticity of names.

Such correction is normally done through affidavit which is not done in this case.

7. On perusal of record, it is also found that one Bhakta Bahadur Lohar resident of Busuk has also obtained COI bearing Sl. No. 559/DCE dated 23/01/1996 through Lt. Gumanay Kami claiming to be his son. To this effect the Ld. Additional District Magistrate has also reported that various persons have obtained COI through Sikkim Subject records of Lt. Gumanay Kami.

8. The record also transpired that expansion of family members of late Gumaney Kami which has not been taken into cognizance during the proceeding in the trial court.

9. The record did not show any application for re- issue of COI with another name. But the COI is found to have been issued repeatedly in various surnames.

10. The marital status of late Gumaney Kami which was one of the basic point of contention raised by the respondent as to Shri Bhim Bahadur Kami being the biological/legal son of Gumaney Kami was never contested by the appellant in the trial court by presenting witnesses such as Gumanay Kami‟s descendents in person before the court."

8. The Appellate Authority rejected the appeal preferred by

Bhim Bahadur Kami against the order dated 17.12.2019, inter alia, on

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

the ground that Bhim Bahadur Kami did not produce any witness to

establish that he was the son of Gumaney Kami.

9. The Writ Petition filed by Bhim Bahadur Kami and the five

other petitioners assailing the orders dated 17.12.2019 and 13.10.2020

was allowed by the learned Single Judge. In the Writ Petition, amongst

the various grounds taken, it was also alleged that Bhim Bahadur Kami

was not given a copy of the complaint and that the rest of the

petitioners had not even been issued a show-cause before their COIs

were cancelled.

10.(i) The learned Single Judge held that the Additional District

Magistrate had exercised authority exceeding his jurisdiction; that there

was violation of principles of natural justice on account of non-

furnishing of the complaints to the petitioners; lack of opportunity to

put forth their own case and to cross-examine the witnesses. The

learned Single Judge thus arrived at the following conclusions:-

"30. In light of the foregoing discussions it concludes that;

(i) The COIs of all the Petitioners are found to be legal, correct and valid in terms of the Final Report of the Commission headed by Hon'ble Shri Justice Malay Sengupta (Retd.) dated 18-08-2018, submitted to the State Government on 01-09-2018 and accepted by it on 27-09-2018 and thereafter filed by the State Government before the Division Bench of this Court on 02-11-2018 in WP(PIL) No.06 of 2015.

(ii) Consequently, the impugned Order dated 17-12-

2019 of Respondent No.3 whereby the COIs issued to each of the Petitioners were cancelled and the impugned Order dated 13-10-2020 of the Respondent No.2, which upheld the impugned Order of Respondent No.3 dated 17-12-2019, are set aside and quashed, both being illegal, arbitrary in violation of the principles of natural justice and lacking jurisdiction.

(iii) No further effect shall be given to the operation of the said impugned Order of Respondent No.3

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

dated 17-12- 2019 and of Respondent No.2 dated 13-10-2020."

10.(ii) The first conclusion arrived at by the learned Single Judge

was based on the following facts. On 28.09.2015, one Biraj Adhikari

had filed a Writ Petition in the nature of a public interest litigation,

being WP(PIL) No. 06 of 2015 - Biraj Adhikari vs. State of Sikkim and

others (PIL), seeking enquiry into and cancellation of 31180 fake cases

of COI. The Division Bench had issued notice to the State respondents

and the Central Government. The State respondents had filed affidavit

on 16.04.2016 proposing to verify the alleged fake COIs. The Division

Bench vide order dated 20.06.2016 directed the State respondents to

carry out scrutiny and enquiry as contemplated in the affidavit filed by

the State respondent. It was also directed that the District Collector

shall make enquiry strictly in accordance with law. Thereafter,

pursuant to the order passed by the Division Bench dated 24.08.2017,

the State Government issued notification constituting a Commission

headed by a retired Judge of this Court to (i) inquire into allegations of

issue of doubtful/fake Certificate of Identification; (ii) recommend

issuance and digitisation of Certificate of Identification in the smart

card format containing relevant information; (iii) submit its report

within three months from the date of issue of notification; and (iv) the

Commission may adopt its own procedure for performance of its

functions. The scrutiny was carried out by the concerned Commission

which submitted its Report dated 18.08.2018 to the State Government,

which accepted the Report on 27.09.2018. The State Government filed

the report before the Division Bench on 02.11.2018. Thereafter, the

Division Bench of this Court disposed of the PIL on 03.12.2019.

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

10.(iii) The learned Single Judge in view of the affidavit submitted

by the State on 16.04.2016 assumed that the process of verification of

records of 31180 doubtful cases of Sikkim Subject Certificates and

COIs were obtained from the districts; the details mentioned by the

applicants in their applications for grant of COIs were verified from the

original register maintained; and that if cases were found to be doubtful

on scrutiny they would have been referred to the concerned District

Collector for further inquiry and cancelled, if necessary.

10.(iv) The learned Single Judge noted that Chhoke Doma Bhutia

had filed a complaint on 29.08.2018 and Nim Pincho Bhutia on

04.09.2018 against Bhim Bahadur Kami and the other petitioners

when the PIL was before the Division Bench of this Court. The learned

Single Judge opined that the order dated 17.12.2019 passed by the

Additional District Magistrate reflected that during the PIL before this

Court parallel proceedings with regard to the complaints filed were

being carried out and upon the disposal of the PIL on 03.12.2019, order

dated 17.12.2019 was passed by the Additional District Magistrate and

thereafter, the order dated 13.10.2020 by the Appellate Authority. The

learned Single Judge considered the judgments of the Hon‟ble Supreme

Court in State of Andhra Pradesh vs. Raghu Ramakrishna Raju Kanumuru

(M.P.)1, Arunima Baruah vs. Union of India and Others 2, Jai Singh vs. Union of

India & Others3, J. Chitra vs. District Collector & Chairman, State Level

Vigilance Committee, Tamil Nadu & Others4 and opined that parallel

remedies in respect of the same matter could not be pursued at the

same time.

2022 SCCOnline SC 728

(2007) 6 SCC 120

(1977) 1 SCC 1

(2021) 9 SCC 811

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

11. We have examined the order of the Division Bench dated

03.12.2019, which ultimately disposed of the PIL filed by Biraj

Adhikari. A perusal of the order reflects that the Division Bench of this

Court decided to dispose of the PIL in view of the fact that the One Man

Commission had submitted its Report dated 18.08.2018 which had

been duly approved by the State Government. The order extracts part of

the Report of the Commission as under:-

"4.1. Therefore, it is the finding of the Commission that of the 33388 listed persons it is found that the list includes a number of unverified cases most of which may include genuine cases but on account of lack of verification by the person(s) concerned have been categorized as „reported false cases‟. The Commission thus concludes that in view of the fact that out of 8378 cases verified by the District Collectors so far, none were reported to be „fake‟ as alleged."

12. What is thus clear from the extract of the Report of the

Commission is that in the list of 33388 persons reported as false cases,

there were many unverified cases which were also listed as false cases,

since there was no verification. Further, the District Collectors had

verified 8378 cases and none were reported to be fake.

13. According to the petitioners, in the final Report of the

Commission, the name of Bhim Bahadur Biswakarma Kami is

mentioned at serial no.755 at page 48 and in the remarks, it has been

recorded as „verified and found correct‟. The State respondent in its

counter-affidavit has stated that COI was issued to petitioner no.1 on

the basis of Sikkim Subject Certificate of Gumaney Kami as during that

period there was no allegation that petitioner no.1 was not the son of

Gumaney Kami. It was only subsequently that it was found that

petitioner no.1 had obtained the COI by misrepresentation and

therefore cancelled.

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

14. It is clear that the Commission had submitted its Report

dated 18.08.2018 to the State Government. Evidently, the State

Authorities could have conducted the verification before submission of

the Report of the Commission. At that time, neither the complaint of

Chhoke Doma Bhutia dated 29.08.2018 nor the complaint of Nim

Pincho Bhutia dated 04.09.2018, were before the concerned

Authorities. The available records reveal that the complaint of Chhoke

Doma Bhutia was entertained by the Additional District Magistrate on

11.10.2018 by issuing summons to Bhim Bahadur Kami - the

petitioner no.1, after the State Government had on 27.09.2018

accepted the recommendation of the Commission. However, it is evident

that the complaints were entertained by the Additional District

Magistrate when the PIL preferred by Biraj Adhikari had still not been

disposed of by the Division Bench of this Court, which was done only

on 03.12.2019. The question which is to be examined, therefore, is

whether the Additional District Magistrate could have done so.

15. In Raghu Ramakrishna Raju Kanumuru (M.P.) (supra), the

Hon‟ble Supreme Court held it was not appropriate on the part of the

learned NGT to have continued with the proceedings before it,

specifically, when it was pointed that the High Court was also in seisin

of the matter and had passed an interim order permitting the

construction. The conflicting order passed by the learned NGT and the

High Court would lead to an anomalous situation, where the

authorities would be faced with a difficulty as to which order they were

required to follow. There can be no manner of doubt that in such a

situation, it is the orders passed by the Constitutional Courts, which

would be prevailing over the orders passed by the statutory tribunals.

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

16. It is noticed that the facts in Raghu Ramakrishna Raju

Kanumuru (M.P.) (supra) are, however, different from the facts of the

present case as seen above.

17. In Jai Singh (supra), the appellant therein had filed a suit

after the dismissal of the writ petition by the High Court in which he

had agitated the same question which is the subject matter of the writ

petition. The Hon‟ble Supreme Court opined that the appellant could

not pursue two parallel remedies in respect of the same matter at the

same time. In Arunima Baruah (supra), the Hon‟ble Supreme Court

reiterated the doctrine that the Court would not ordinarily permit a

party to pursue two parallel remedies in respect of the same subject

matter.

18. In the present case, the PIL was preferred by one Biraj

Adhikari before this Court. The complaints before the Additional

District Magistrate were by Chhoke Doma Bhutia and Nim Pincho

Bhutia. Therefore, it was not a case in which the same person was

pursuing two parallel remedies.

19. In J. Chitra (supra), an inquiry was conducted by the

District-Level Vigilance Committee which had upheld the Community

Certificate in favour of the appellant therein. The decision of the

District-Level Vigilance Committee in the year 1999 had not been

challenged in any forum. The Hon‟ble Supreme Court opined that the

recognition of the Community Certificate issued in favour of the

appellant by the District-Level Vigilance Committee having become

final, the State-Level Scrutiny Committee did not have jurisdiction to

reopen the matter and remand for fresh consideration by the District-

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

Level Vigilance Committee. The Hon‟ble Supreme Court also noted that

the guidelines issued by G.O. No. 108 dated 12.09.2007 do not permit

the State Level Scrutiny Committee to reopen cases which have become

final. It was held that the purpose of verification of caste certificates by

Scrutiny Committees is to avoid false and bogus claim. It was in the

above distinct facts that the Hon‟ble Supreme Court opined that

reopening of inquiry into caste certificates can be only in case they are

vitiated by fraud or when they were issued without proper inquiry.

20.(i) The facts in the present case are distinctly different. At this

juncture, it would be important to consider the relevant provision of

Notification No. 66/HOME/95 dated 22/11/1995 as amended by

Notification No. 119/HOME/2010 dated 26.10.2010 (the COI

Notification) which authorizes the Issuing Authority to cancel the COI.

It reads:

"The issuing authority is also authorised to cancel the Certificate of Identification of a person if it is reasonably established that the Certificate has been obtained by him/her or on his/her behalf by misrepresentation or suppression of any material fact.

Any person aggrieved by the refusal to grant or cancellation of his/her Certificate of Identification by the Issuing Authority may apply within one month of such refusal or cancellation to the Secretary, Land Revenue & Disaster Management Department for redress."

20.(ii) As per the COI Notifications, as seen above, the issuing

authority is given the power to cancel the COI if it is reasonably

established that the Certificate has been obtained by him/her or on

his/her behalf by misrepresentation or suppression of any material

fact.

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

21. In K.T.M.T.M. Abdul Kayoom vs. CIT 5, the Hon‟ble Supreme

Court held that:

"19. ..... Each case depends on its own facts and a close similarity between one case and another is not enough because even a single significant detail may alter the entire aspect. In deciding such cases, one should avoid the temptation to decide cases (as said by Cardozo) by matching the colour of one case against the colour of another. To decide, therefore, on which side of the line a case falls, the broad resemblance to another case is not at all decisive .... Precedent should be followed only so far as it marks the path of justice, but you must cut the deadwood and trim of the side brunches else you will find yourself lost in thickets and brunches. My plea is to keep the path of justice clear of obstructions which could impede it."

22. We are, therefore, of the considered view that merely

because Chhoke Doma Bhutia and Nim Pincho Bhutia filed their

complaints against the petitioners before the Statutory Authority under

the COI Notifications, it cannot be held that parallel remedies were

pursued as there was a PIL preferred by one Biraj Adhikari pending

final disposal before the Division Bench of this Court. More so, because

as seen above, the complaints were filed only after the Commission had

submitted its Report dated 18.08.2018. From what has been placed

before this Court, the Report only indicated that the COI issued to

petitioner no.1 had been verified and found correct. However, there is

no record of the Commission‟s satisfaction on the COIs of the petitioner

nos. 2 to 6. The extract of the Report of the Commission also makes it

evident that the Authorities had verified only 8378 cases. It is also

unclear whether the Commission had the relevant material placed by

the complainants when it made the Report dated 18.08.2018 against

Bhim Bahadur Kami.

AIR 1962 SC 680

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

23. We are also of the opinion that the order dated 17.12.2019

of the Additional District Magistrate and the order dated 13.10.2020 of

the Appellate Authority, are wanting and violative of the principles of

natural justice as held by the learned Judge. We are, however, not in

agreement with the opinion that the authorities lacked jurisdiction as

the COI Notifications clearly authorized the "issuing authority" to

cancel the COI. As held by the learned Single Judge, the Additional

District Magistrate violated the principles of natural justice by not

furnishing a copy of the complaint to the petitioner no.1 and not giving

a show-cause to the petitioner nos. 2 to 6 to allow them to defend the

case of proposed cancellation of their COI. We deem it fit and proper

not to render our opinion further on the merits of the case and remand

the matter to the jurisdictional District Collector to re-examine the

complaints after giving opportunity of hearing to all the affected parties

including filing of written statements in their defence and leading

evidence (both oral & documentary). The Statutory Authority under the

COI Notifications shall conduct a proper inquiry in a manner

contemplated and render its opinion on the complaints preferred by

Chhoke Doma Bhutia and Nim Pincho Bhutia without being influenced.

Until such decision, no adverse steps shall be taken against the writ

petitioners with regard to the COIs issued to them.

24. The order dated 17.12.2019 of the Additional District

Magistrate and order dated 13.10.2020 passed by the Appellate

Authority are set aside. The complaint filed by Chhoke Doma Bhutia

dated 29.08.2018 and the complaint dated 04.09.2018 filed by Nim

Pincho Bhutia are restored before the jurisdictional District Collector

for proper inquiry as directed.

W.A. No. 05 of 2022 Nim Pincho Bhutia vs. Bhim Bahadur Rasaily/Kami & others & W.A. No. 07 of 2022 State of Sikkim & ors. vs. Bhim Bahadur Kami (Biswakarma) & others

25. The Writ Petition is partially allowed as above. The Writ

Appeals are accordingly disposed of.

     ( Bhaskar Raj Pradhan )                      (Biswanath Somadder)
             Judge                                    Chief Justice




     Approved for reporting : Yes/No
     Internet               : Yes/No
bp
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter