High Court Karnataka High Court

P B Keshav Das vs Union Of India By on 5 January, 2010

Karnataka High Court
P B Keshav Das vs Union Of India By on 5 January, 2010
Author: Manjula Chellur Gowda
IN THE) HIGH comm' OF KARNATAKA AT " 
DATED Tms THE 54*" DAY OF JANuAR:?,__"2o:1TQ"L-  T»  "

PRESENTm~_

THE HON'BLE MRS.JUST1CE:_MANJ§fILA_ <ii{1ELLIj'R _V A  I.' ' I

AND

THE HONBLE MR.Jus:sT1c'1¥;- Vf§NI.)fGOI3ALA--;GO'Ni)A

WRIT APPEAL N013-55u§8/20.09 (Sé'RES}  

BETWEEN:

1.

Sri. P. B. Keshav Daqs &   - 
S/0       
Aged 44.ye.9.arsT___--./_ ' '   
Coffee Iifianyéij. '

Pannayyét»ESt'é*i;€..

Kuffita H "   _

Kodvagu %:»;srr.:c:w  '

. Ms. 15.3. chari-d;?a.'r;m?:--~.,, '

D/0 Late ..E1:yanjna'~._
f:'%gédLA48 years'

..':Pang1g;.yy_a Estate ---------- ~ "
V ._Kr_zti-a,' _A ._
 'KC}Cia,g'u. ,V"1'}1flVs'trict

. .. APPELLANTS

 N; R_21§.i'indrana1,h Kamath, Advocate]

   x1. i§;1io1'1 01' India
" ' -. " -By Department of }*-'i1'1a:'1ce

by its Secretary
North Efiiock
Sansad Bhavan
Sansad Marg
New D€=fih.i



{U

2. The Post: Master Gerzeml
South Kamataka Region
l3anga}0re«56O 001

3. The Superintendent of Post Offices  «
Kodagu Division  
Madike1*i»571 20}

4. The Post. Master
Kutta Sub Post Olllee
Kutta 

Kodagu District  ' = . _ ...REé3l5ONDENTS

This  lsi filed   Karnataka High
Court Act   passed in the Writ
    
"rijlsA;avpea..r  for EPRELIMINARY HEARING

thisgjday,  ClAll£l,l,UR, J. delivered the f0ll0wing:~

JUDGMENT

ljl’earCl’ iihe learned Cmmsel for the appellants and the

Aresp0r1c1e11tss.

2. The main e01’1l.er1%.ion of the appellant hereunder is

regard to Rule 7(2} of Indra Vikas Patra Rules, 1986 {for

short, ‘the Rules’) cementing it as an obstacle«~..i.n_;

Article 14 of the Constitution of India.

3.The undisputed facts that led,i_o the “flli’1″1:§’;olf”presenl:l V’

appeal are as under:

The appellant said to ;7″lB§t’..¢ purchased I1’1d_ra .’fJikas_l»

Patras and had lost them. he ~ approached the
concerned Post Office i_ssl__ua:j_1ce”..dé;2plicate certificates.
Ii was rejected in pu}’Si~!.E1l:l(i€ ol.’A}lu1’e’v7l2=)l_of the above said

Rules.,~b_y slame;-“ll1e approached the Civil
J udgel'{.Srfil_l)n;,}l,V’llirajpelf’inO_lS.7O / 2004 and the same came
to be dlilélfisedlll of a direction to the concerned

autliioriircs to co:.1s__i_d_e1.’ %l’1e represeI1l,atio11 of ihe appellants

» on–.eqL1ily. For-tu11ately. no execution petition is filed

ll of the Order. However, the appellants

tho7ugh”f.: .it”lf’i1. to app:-oach this Court by filing a writ

q1.:est.iof1i11g§ Rule 7(2) 22mnal. They also sought

l ” -‘-‘for writ. of mandamus directing the respondents to pay a

sum of Rs.2 Iakhs. However’, the leamed Single Judge by

referring several decisions including the decision….repoi’ted’li’n

(1999) cm 11.1, in the ease OF UNiOi\l

OTHERS vs. GOKUL CHAND, uiiiii1é1tel.y Iheid.ti1;at.V_1rldi£a.

Vikas Patra is nothing short: of et1ri’e:ioy’__note. Therefolrelfii’

is Virtually lost / stolen / mut.ilated’;ldei’aeed “beyond V

recognition. there cannot be ‘z«,’it’1″1″y’=i’_:e”{)llléi:”._E:II1f3r1lfl ‘and’lRule 7(2)

is perfectly in order.

4». We got-ie .i:.i1rou’g31_’~..thelVf’ Rules, which are
furnished 15l.OW».’E1LV;£ifl’£.1€Xt{ifé§_~f\x.._ ” V_

5}. Ri.1le~7 V oi’:_i~h_eolficzve-~said Rules reads as under:

l'””~’RVu1e–V’.?:- Rve;5l2£t:e111ent of Certificate:
_ V “l’.lf”EiV_QQ1’v£.l’l.l(7£1E€ is mutilated or defaced,
l:iea._ifer is ezititled for replacement from the
‘ of iSSE.I€ on payment of fee of rupee

oiie.’ Q I

2. A cei”i1i1’i.c2iie lost, stolen. mutilated,
defaced or destroyed beyond recognition, will not

-~€ be replaced by any post office._”

‘..II

6. Rule-9 of the said Ruies reads under,

“Ru1e–9: Dischareie of Certificate:

person presenting a certificate for encashine1;.i__’__9″V.j’
shali sign in the space providing on the
thereof in token oi’ 11a\=’§ng re(:e»iV_ed

ané indicate thereon the name a:_1.€1Aaddress’;’-‘ 9

7. On perusal of RuEes;*?.’_& 9 1*egarLi5

of certifiezates, it wouid incVf1’eate_ there. no positive
interpretation from rules Lhai:._VI.rjo~–ra Vikas “Patras Eike

NatioxjhahihmS’2im;i§1gs9′:i§3Ve1*t;9ii’i.ei.1Ees Fixed Deposit Certificates
issuedhbyh ihe .Ba2iks9x:a’ii—,_be replaced with dupiieate ones.

We also mm-3 fshat.’._fo:~’, .«.~m.=~¢::~a1 reasons. the scheme of Indra

§§;é#rg1 we1s”d:’sCr.>:1tinued in 1999 itself. Apparentiy the

‘ sCh–erneV’eah1e”in_to existence somewhere in 198-4~85. There is

f1o”esha1v1ee§geVAf<V§ the above, said Ruies till it Eapsed in 1999 to

Con4sig:1ez'a1:he va1idi.t.y of Rule 7(2) to a. scheme, which has

2 bee-ome'obso1e.1.e since $999. If it so. it is Eike opening

A'I?an"<:1o:'a's box at this si'2.1ge. Ac:<.:o:'d§ngiy, We are of the

"~hV§N"opini<)r1 Elba: {he lealned Smgie Jucige has considered the

(3

controversial issue from right perspective and

orders with 11is_jL1stil'}a1blre. reasons.

Acc0r<:i1r1g1y. we diS1"1"1ISS the writ ;14ppe;'#:._1. ' 4'

maga