Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Bihar & Ors Vs. Chhangur Prasad Seth [1996] INSC 191 (5 February 1996)
1996 Latest Caselaw 124 SC

Citation : 1996 Latest Caselaw 124 SC
Judgement Date : Feb/1996

    

State of Bihar & Ors Vs. Chhangur Prasad Seth [1996] INSC 191 (5 February 1996)

Ramaswamy, K.Ramaswamy, K.G.B. Pattanaik (J)

CITATION: JT 1996 (2) 294 1996 SCALE (2)217

ACT:

HEAD NOTE:

O R D E R

Leave granted.

We have heard the counsel for the parties. This appeal by special leave arises from the order of the Division Bench of the High Court of Patna made on November 11, 1993 in CWJC No.13107/92. Admittedly one Shyama Devi was a teacher who died on August 17, 1988.

She nominated certain persons to be entitled to receive the G.P.F. etc. on her behalf. It would appear that three persons laid the claim which was accordingly made over. When the respondent claimed to be son of a brother of the deceaseds, he was asked for the succession certificate. By the time he produced the certificate, the amount had already been paid to the claimants. Therefore, the respondent filed a writ petition. The Division Bench of the High Court allowed the writ petition and directed to make the payment to him. Thus this appeal by special leave.

In view of the fact that the State had discharged the liability in terms of the nomination by the deceased teacher, the inter se claims if any, have to be adjudicated only on the regular constituted forum and the State cannot be compelled to pay twice over on the succession certificate produced by the respondent.

Under these circumstances, the direction issued by the High Court is clearly illegal.

The appeal is accordingly allowed. The order of the High Court is set aside. If any other claim is to be discharged, the same may be done in accordance with law. This order does not preclude the respondent to take action according to law.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter