High Court Patna High Court - Orders

Anil Kumar vs The State Of Bihar & Ors. on 29 August, 2011

Patna High Court – Orders
Anil Kumar vs The State Of Bihar & Ors. on 29 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        MJC No.1149 of 2011
              Anil Kumar son of Late Gokhul Prasad R/o village
                       Gopalbad P.O. Gopalbad
              P.S.Sarmera District Nalanda. ... Petitioner.

                                                            Versus

             1.The State Of Bihar.
             2.Sri Ashok Kumar Sinha son of not known,
                Agriculture Production
                Commissioner, Bihar, Patna.
             3.Sri Rameshwar Singh son of not known,
                Secretary, Planning and
                Development, Govt. of Bihar, Patna.
             4.Sri Rameshwar Singh, son of not known,
                Director, Statistical and Evaluation,
                Bihar, Patna.
             5.Sri A.K.Negi, son of not known,
                Secretary, Co-operative Department,
                Bihar, Patna.
             6.Sri Sanjay Kumar Agrawal, son of not
                known, D.M. Nalanda.
             7.Sri Surendra Kumar Sudhanshu, son of
                not known, District Statistics Officer,
                Nalanda.
             8.Sri Sanjay Kumar, son of not known,
                B.D.O.,Sarmera.
             9.Sri Mani Roushan Prasad son of not
                known, Block Agriculture Officer, Sarmera.
             10.Sri Mithilesh Prasad, son of not known C.I.,
                 Sarmera.
             11.Sri Ambika Rajak son of not known,
                 Junior Statistics Supervisor, Sarmera Block.
             12.Sri M.K.Poddar son of not known,
                 Managing Director, Agriculture
                 Insurance Company of India Ltd.
             13.Sri K.K.Mahapatra son of not known,
                 Zonal Manager(Officer in-charge,
                 Agriculture Insurance Company Ltd.
                 Ground Plaza, Fraser Road, Patna.
                                                         Opp. Parties.
                                -----------

2. 29.08.2011 Heard learned counsel for the petitioner and the

learned counsel for the State.

Even if we accept he entire submissions advanced

on behalf of petitioner, the situation is as such:
2

The Division Bench directed the Agriculture

Production Commissioner, Bihar as well as the District

Magistrate, Nalanda to ensure that the figures required by the

Insurance Company with regard to the actual yield of

Agahani Paddy crop in Sarmera Anchal for Kharif- Season

2008 be made available to the Insurance Company within

one month from the date of the order dated 26th April 2010.

Thereafter the Insurance Company was to take decision as

per the policy within two months. According to the

petitioner, in stead of taking 16 cuttings of crops, the

subordinate authorities of the Sarmera Anchal procured only

12 cuttings and hence the actual yield report was defective

and was not accepted by the Insurance Company for

payment of insurance amount.

In the aforesaid situation, the opposite parties to

this contempt application, the Agriculture Production

Commissioner, Bihar and the District Magistrate, Nalanda

cannot be faulted for submitting whatever figures of yield

was made available by the Block authorities. They have also

made recommendation for payment as submitted by the

learned counsel for the petitioner. Hence, in our view, it is

not a case where the opposite parties can be held guilty of
3

deliberate disobedience of this Court. The contempt

application is therefore, disposed of.

It goes without saying that if the petitioner is so

advised, he may claim damages from the concerned block

officials for their negligence and if so advised may also

pursue his claim for insurance amount against the Insurance

Company according to law.





                                (Shiva Kirti Singh,J)



Jay/                            (Shivaji Pandey, J)