IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.817 of 2011
Binay Kumar Gupta, S/o Late Rameshwar Prasad Gupta,
Resident of West Telpa Gandhi Chowk, Chapra, P.S.-Town, Chapra,
District-Saran at Chapra.
.......Petitioner.
Versus
1. The State of Bihar through its Chief Secretary Old Secretariat, Patna
(Bihar).
2. The Regional Manager, Punjab National Bank, Saraiyaganj (Pankaj
Market), District-Muzaffarpur.
3(i).The Chief Manager, Punjab National Bank Hathwa Market, B.O.
Chapra (Bihar).
3(ii) The Authorised Officer, Punjab National Bank, Chapra Branch,
Chapra.
4. Damodar Prasad Gupta, S/o Late Sant Lal Sah, proprietor Anpurna
Fertilizer Agency, Gandhi Chowk Chapra, District-Saran.
5. Awadhesh Kumar Gupta,
6. Santosh Kumar Gupta,
7. Manoj Kumar Gupta,
All sons of Damodar Prasad Gupta, resident of Gandhi Chowk,
Chapra, P.S. Chapra, Town, District-Saran at Chapra.
..........Respondents.
-----------
For the petitioner : Mr. Nawal Kishore Singh, Advocate.
For the Bank : Mr. Mahesh Narain Parbat, Advocate.
For the State : Mr. S.C. Verma, A. C. to S. C. -14.
——-
02/ 27.01.2011 Heard learned counsel for the petitioner and learned
counsel for the respondents.
2. This writ petition has been filed by the petitioner for
directing the respondents to take suitable action against respondent
nos. 3 and 4 for committing forgery and criminal breach of trust
with the petitioner and Punjab National Bank both in giving and
taking loan from the Bank and further to quash the notices under
Section 13 of the Securitization and Reconstruction of Financial
Assets and Enforcement of Security Interest Act, 2002 (hereinafter
-2-
referred to as ‘the SARFAESI Act’ for the sake of brevity) issued
through the authorised officer of the Bank for confiscation of the
undivided landed property of the petitioner along with respondent
no.4 for recovery of the loan amount.
3. After some arguments, learned counsel for the
petitioner seeks permission to withdraw this petition in order to file
an appeal against the impugned order before the Debt Recovery
Tribunal under the provision of Section 17 of the SARFAESI Act.
4. Accordingly, this writ petition is disposed of as
withdrawn with the aforesaid liberty. However, if the petitioner
files an appeal within fifteen days from today before the
appropriate authority under Section 17 of the SARFAESI Act
along with a copy of this order and an application for condoning
the delay, the said authority shall consider the delay caused due to
the pendency of this writ petition and shall decide the appeal on
merits in accordance with law expeditiously.
(S. N. Hussain, J.)
Sunil