High Court Patna High Court - Orders

Janki Manjhi vs The State Of Bihar &Amp;^ Ors on 28 September, 2010

Patna High Court – Orders
Janki Manjhi vs The State Of Bihar &Amp;^ Ors on 28 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      LPA No.658 of 2004
         JANKI MANJHI S/O LATE SAMPAT MANJHI, R/O VILLAGE-GOPALPUR, P.S.
         AUTAR             NAGAR,                P.O.        NARAON,              DISTRICT-
         SARAN...............................................................PETITIONER/APPELLANT.
                                             Versus
    1. THE STATE OF BIHAR
    2. THE DISTRICT COLLECTOR, CHAPRA, DISTRICT-SARAN
    3. BACHCHA PANDEY
    4. SRI KANT PANDEY
    5. SURENDRA PANDEY
    6. CHANDRA BHUSHAN PANDEY, ALL SONS OF RAM                               KRIT
         PANDEY
    7. (a) SHILLA ALIAS SITA DEVI, WIFE OF DEENA NATH PANDEY.
     7. (b) RAJESH KUMAR PANDEY.
    7. (c) MINTU ALIAS MUKESH KUMAR PANDEY, BOTH ARE SON OF
    LATE DEENA NATH PANDEY.
    7. (d) RANJANA KUMARI ALIAS GURIYA, DAUGHTER OF LATE
    DEENA NATH PANDEY, ALL RESIDENT OF VILLAGE-NARAON,
    POLICE-STATION-AWTAR NAGAR, POST OFFICE-NARAON, DISTRICT-
    SARAN.
    8. TARKESHWAR PANDEY, SON OF LATE JANARDAN PANDEY.
     9. (a) DASRATH RAI, SON OF LATE GORAKH RAI,
        (b) KAMAL DEVI,
        (c) PUNAM DEVI,
        (d) MUNNI DEVI, ALL ARE DAUGHTERS OF LATE GORAKH RAI,
ALL ARE RESIDENT OF VILLAGE-BARA GOPALPUR, P.O.-NARON,
P.S.AWTAR NAGAR, DISTRICT-SARAN.
                                            -----------

For the appellants:- Mr. Shashi Shekar Dwivedi, Sr. Advocate
Mr. Rakesh Chandra, Advocate
Mr. Ranjan Kumar Dubey, Advocate

———-

25/ 28-Sep-2010 Heard learned counsel for the petitioner and

learned counsel for the State.

2. In spite of notice and appearance made by

some of the respondents through Vakalatnama, nobody

has appeared on behalf of private respondents.

3. This intra-court appeal has been preferred

against order dated 9.4.2004 whereby a learned single
2

Judge of this Court has dismissed writ petition

preferred by the appellant bearing CWJC. No.12489 of

2003.

4. The appellant/writ petitioner had applied

for mutation over the concerned land in his favour

which was allowed by the Circle Officer. Against that

order the private respondents preferred appeal before

learned Deputy Collector, Land Reforms, Saran at

Chhapra, who allowed the appeal by order dated

31.12.1998. The appellant preferred Mutation Revision

Case No.41 of 2001 in which he subsequently filed an

amendment petition which has been disallowed by the

Collector-cum-District Magistrate, Saran at Chhapra by

the order challenged in the writ petition dated

22.08.2003 contained in Annexure-1 to the writ

petition.

5. In order to appreciate as to whether the

amendment will take away any admission etc. made by

the appellant, we wanted the appellant to produce

before us his application filed for mutation as well as

his reply before the appellate court, if any. But the

same could not be produced in spite of adjournment
3

given for that purpose.

6. Learned counsel for the appellant has

placed reliance upon a judgment of the Supreme Court

in the case of Prem Bakshi v. Dharam Deo reported in

(2002)2 PLJR (SC)187 . That judgment dealt with

order 6 Rule 17 of the C.P.C. and the Apex Court took

a view that amendment of pleadings should generally

be allowed because there is very little chance of failure

of justice on account of an amendment but refusal to

allow amendment may cause failure of justice. In the

present case, the prayer for amendment is not in respect

of averments in the mutation application but the

amendment sought for is in revision application before

revisional authority. That would make a significant

difference because at revisional stage the authority has

to consider the legality and propriety of the order under

revision on the basis of all the materials available on

record. Some statements included or omitted in the

revisional application cannot make much difference to

the parties who are free to raise permissible grounds on

the basis of materials on record.

7. Hence, in our view no interference is
4

required in the matter and accordingly, this L.P.A. is

dismissed.

8. However, it is clarified that without being

influenced by the prayer for amendment or its refusal,

the revisional authority shall consider all the available

arguments which may be raised by the appellant/writ

petitioner on the basis of materials available on records.

( Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J.)
perwez