High Court Jharkhand High Court

Raghubansh Kumar vs State Of Jharkhand & Ors on 23 April, 2010

Jharkhand High Court
Raghubansh Kumar vs State Of Jharkhand & Ors on 23 April, 2010
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   ---
                       L.P.A. No. 63 of 2009
                                   ---
         Raghubansh Kumar .....      ....... .....       .....    Appellant
                             --Versus--
         State of Jharkhand & Ors. ...... ....... ...... Respondents
                             ---
         CORAM :             HON'BLE THE CHIEF JUSTICE
                             HON'BLE MR. JUSTICE R.R. PRASAD
                             ---
         For the Appellant         :      Mr. B.P. Tetarbe
         For the Respondents       :      Mr. P.A.S.Pati, J.C. to A.G.

10/ 23.04.2010

This appeal has been preferred against the order

dated 8.1.2009, passed by the learned Single Judge in W.P.(C)

No. 29 of 2008 by which the writ petition was dismissed holding

therein that the claim of the petitioner for payment of a sum of

Rs.2,32,636/- on account of bills which he has raised for

execution of the contract, which he claims, was executed in his

favour as also the payment of adequate compensation for the

alleged harassment caused to the petitioner, was rejected. The

learned Single Judge was of the view that the claim of the

petitioner was not admitted by the respondent and hence the

same was disputed. The allegation of the respondent is also to

the effect that the petitioner has not executed any work and

has managed to create false documents of execution of work in

connivance with the office clerk posted in the office of the

respondent department. In view of these facts, the learned

Single Judge was pleased to dismiss the writ petition granting

liberty to the petitioner to avail the alternative remedy, for

redressal of his grievance.

Having heard the counsel for the parties in the

light of the order passed by the learned Single Judge, we find

no infirmity in the view taken by the learned Single Judge so as

to interfere with the same as the view taken by him is perfectly

in consonance with the settled legal position regarding non-
entertaining of a writ petition involving disputed question of

fact, for which this appeal has been filed. The relationship

between the petitioner and the respondents is claimed to be

contractual in nature, which also is disputed. Under the

circumstance, the writ petition has rightly not been entertained

for adjudicating the dispute of a factual nature. The appeal,

accordingly, is dismissed at the admission stage itself.

(GYAN SUDHA MISRA, C.J.)

( R. R. PRASAD, J. )

SI/