High Court Patna High Court - Orders

Nagendra Kumar vs The State Of Bihar &Amp; Ors on 28 April, 2011

Patna High Court – Orders
Nagendra Kumar vs The State Of Bihar &Amp; Ors on 28 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.7511 of 2011
                                    NAGENDRA KUMAR
                                           Versus
                               THE STATE OF BIHAR & ORS
                                         -----------

02/ 28.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State of Bihar.

This writ petition has been filed by the petitioner

challenging letter dated 21.04.2011 (Annexure-9) issued by the

Secretary Bodh Gaya, Temple Management Committee, Bodh Gaya

(respondent no.3) by which the petitioner was directed to deposit the

total lease amount of Lumbini Guest House for the year 2009-11

amounting to Rs.17 lacs and odd within one week.

It transpires that this matter had earlier come before this

court vide C.W.J.C. No.7763 of 2008 which was disposed of vide

order dated 05.01.2011 (Annexure-5) by which earlier order of the

Committee (respondent no.3) dated 18.04.2008 to vacate the premises

was quashed and a liberty was given to the Committee to take action

against the petitioner if he had violated any of the terms of lease in

accordance with law.

It further transpires that thereafter a letter was issued

by the Committee dated 02.03.2011 (Annexure-7) directing the

petitioner to pay within 15 days Rs.17 lacs and odd which on

calculation was found to be due. The said calculation does not appear

to be correct. In response to the said notice, petitioner sent letter dated

18.03.2011 (Annexure-8) to the Committee undertaking to deposit the
-2-

said lease amount for the year 2009, 2010 and 2011 and requested to

permit him to deposit it in 60 equal monthly installments. The said

request was rejected by the Committee vide order dated 21.04.2011

(Annexure-9) and the petitioner was directed to deposit the said

amount within one week. Against the said order, the petitioner has

approached this court.

Issue notice to respondent nos.2 and 3 by Dasti

summons for which requisites etc. must be filed by the petitioner

within one week, failing which this writ petition as against them shall

stand dismissed without further reference to a Bench.

Put up this case on 13.05.2011 under the heading

‘Admission’ to be taken up at 2.15 P.M.

Till further orders, the operation of the impugned order

of the Committee dated 21.04.2011 (Annexure-9) shall remain stayed

subject to payment of the lease amount for the year 2011 amounting to

Rs.6 lacs and odd by the petitioner to the Committee within 15 days

from today.

Harish                                       (S.N.Hussain, J.)