High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Ram Narayan Singh on 21 January, 2011

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Ram Narayan Singh on 21 January, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                              LPA No.1435 of 2010
          1. THE STATE OF BIHAR
          2. The Deputy Director General N.C.C. Directorate, Bihar & Jharkhand
             Rajendra Path Patna. 800019.
          3. The Group Commander, N.C.C. Group Head Quarter, Muzaffarpur.
          4. The Commanding Officer 7, Bihar Battalion, N.C.C. Saran Chapra.
                                         .................... Appellants / Respondents.
                                       Versus
          RAM NARAYAN SINGH, S/O. Late Kuldip Singh, R/O. Village -
          Sukhpura, District - Balia, (U.P.).
                                       .................. Respondent / Petitioner.
                                     -----------

For the Appellants :- Mr. Vishwajeet Kumar Mishra,
A.C. To G.A. IX.

For the Respondent :- Mr. Shashi Shekhar Tiwary, Advocate.

04/ 21.01.2011 The present L.P.A. application has been filed

against the order dated 03.02.2010 passed in C.W.J.C. No.

2299 of 2005 whereby the learned Single Judge after going

through the merits of the case has allowed the petitioner-

respondent herein.

The respondents-appellants have challenged the

order passed by the learned Single Judge questioning the

action to the respondents-appellants withholding the amount

of Rs.81,693/- on the ground of excess payment w.e.f. 1st

April, 1981 to 30th June, 2001.

The case of the petitioner-respondent before the

learned Single Judge was that the authority has no right to

withhold the amount as it is not a case of misrepresentation of
2

excess payment, misrepresentation or fraud.

The appellants-respondents herein being the

respondents took the stand that even there is direction of the

Commandant not to make payment, as the State of Bihar has

not accepted the revision of pay scale, still the Commandant

has paid the excess salary and it is also contended that the

appellants have not placed the letters addressed by the

department before the Commandant. The learned Single

Judge has not accepted the contention finding that there is no

material available to come to such conclusion as the

Commandant has failed to take action against the respondent-

petitioner. The learned Standing Counsel appearing on behalf

of the department has also contended that more so letters

advanced before the learned Single Judge contending that the

respondent-petitioner was at fault in not putting the letters

before the Commandant and he has misconducted himself.

However, there is no material placed before this Court to

support such contention and the fact remains that the said

Commandant has not taken any action against the

respondent-petitioner if any of the letters have not been

placed before him normally for a period of more than 15

years. In the absence of such material, we have no hesitation
3

in upholding the order of the learned Single Judge passed in

the writ petition and we see no force in the contention of the

learned counsel for the appellants.

The L.P.A. application is dismissed without

costs.

(T. Meena Kumari, J.)

(Gopal Prasad, J.)
S.A./Kundan