High Court Jharkhand High Court

Raghunath Prasad Tiwari vs Union Of India (Uoi) And Ors. on 10 December, 2002

Jharkhand High Court
Raghunath Prasad Tiwari vs Union Of India (Uoi) And Ors. on 10 December, 2002
Equivalent citations: 2003 (2) JCR 326 Jhr
Author: T Sen
Bench: T Sen


ORDER

Tapen Sen, J.

1. Heard Mr. V. Shivnath, learned counsel for the petitioner and Mr. Pradeep Modi, learned counsel for the respondents.

2. This writ application was filed on 12.3.2001. Ten days prior there to, i.e. on 2.3.2001, the petitioner signed Annexure A to the counter affidavit. Annexure A to the counter affidavit unequivocally proves that the petitioner has accepted the default up to 15th March, 2001 and he was willing to pay 50% of the outstanding dues and gave an undertaking that in the event he is unable to do so, the respondent authorities would be free to demolish the structures which had been constructed on the plot.

3. This apart, at paragraph 27 of the writ application, the petitioner has stated that as per his own calculation, the arrears would be around Rs. 33,000/- and he was ready to pay a sum at the rate of Rs. 77/-per annum as per the agreement. On calculation, Rs. 77/- per annum multiplied by 37 years, the figure that is arrived at is 34,088/-. This proves that the petitioner has, in fact, defaulted right from 1964 onwards. Being a licensee and that too a defaulter of 37 years, he now wants this Writ Court to give a direction in his favour by directing the respondents to consider his demands in relation to the enhancement of the licence fee. This Court, considering the aforesaid facts and circumstances is not inclined to give any relief to the petitioner.

4. When the aforementioned order had been passed, Mr. V. Shivnath, learned counsel for the petitioner prayed for a liberty to approach the respondents so that his client does not face ruination specially when he is ready and willing to pay 50% of the dues as accepted by him vide Annexure A.

5. In that view of the matter and taking a compassionate view, this Court firstly directs the petitioner that in the event he deposits 50% of the dues outstanding as undertaken and agreed by him vide Annexure-A within a period for two months from today, then the respondents would consider the spreading over of the remaining outstanding amounts in equal installments in whichever manner they may deem expedient in the interests of justice. Upon deposit of the 50% of the amount as stated above, the petitioner would make necessary representation which will be accepted only when the petitioner produces proof of such deposit. The respondents would be at liberty to recalculate the amount strictly as per their own existing rules, regulations/circulars including Annexure C, if the same is still in existence.

6. With these observations and directions, this writ petition stands dismissed.