High Court Jharkhand High Court

Jayant Kumar Gupta vs Union Of India (Uoi) And Ors. on 13 March, 2002

Jharkhand High Court
Jayant Kumar Gupta vs Union Of India (Uoi) And Ors. on 13 March, 2002
Bench: V Gupta, V Narayan


ORDER

1. With respect to a simple loan transaction, the appellant-writ petitioner filed a petition under Article 226 of the Constitution restraining the Bank from recovering the loan amount. This petition was filed on a mere demand from the Bank. It is the admitted case of the appellant-writ petitioner that a valid agreement at the relevant time was executed between the parties and that the loan amount was received by the petitioner. The agreement was with respect to the production of the plastic carry bags. Much after the execution of the agreement, receipt of the money and the Unit having gone into production, the Government of India, as per the appellant-writ petitioner, banned the production of the plastic carry bags. The appellant-writ petitioner invoked Section 56 of the Indian Contract Act and approached this Court with a prayer for issuance of an appropriate writ against the Bank with respect to the recovery of the amount in question by the Bank from the appellant-writ petitioner. The learned Single Judge vide the judgment under appeal has rightly dismissed the writ application.

2. The appellant-writ petitioner rushed to this Court by wrongly invoking Section 56 of the Indian Contract Act at a stage when the Bank had merely sent a notice to him. It had not filed any suit against the writ petitioner. Whatever defences, whether legally tenable or not, which the appellant-writ petitioner might have had, it was open to him to have raised such defences if and when the Bank filed such a suit against the petitioner. Instead of doing that, the petitioner filed the aforesaid misconceived writ petition. Not being content with the filing of the misconceived writ petition, the appellant-writ petitioner has filed this misconceived appeal under Clause 10 of the Letters Patent.

The appeal has no merit. It is dismissed with costs, assessed at Rs. 3.000/- (rupees three thousand), which shall be deposited by the appellant in the Advocates Association Welfare Fund, Jharkhand High Court, Ranchi.