Loading...

High Court Patna High Court - Orders

Kamal Sah vs The State Of Bihar &Amp; Ors on 4 March, 2011

Last Updated on 7 years

| Leave a comment

Patna High Court – Orders
Kamal Sah vs The State Of Bihar &Amp; Ors on 4 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.6840 of 2010
         1. KAMAL SAH, S/O LATE SUNDER SAH, R/O SAMIR NAGAR
         WARD NO. 25, P.S.- CHITRAGUPTA NAGAR, DISTRICT-KHAGARIA.
                               Versus
         1. THE STATE OF BIHAR.
         2. THE COLLECTOR, KHAGARIA.
         3. THE REGISTRAR GENERAL,PATNA HIGH COURT,PATNA.
         4. THE REGISTRAR (ADMINISTRATION),PATNA HIGH
         COURT,PATNA.
         5. THE REGISTRAR, CIVIL COURT, KHAGARIA.
                             -----------

3. 04.03.2011 Heard learned counsel for the petitioner

and the State.

The petitioner is stated to be running a

tea and snacks shop in the premises of the Civil

Court at Khagaria. He is aggrieved by a notice dated

9.3.2010 asking him to deposit arrears of rent from

2006 to 2010 at the rate of Rs. 1 per square foot.

A counter affidavit has been filed on

behalf of the respondents.

The controversy sought to be raised by

the petitioner that he is in occupation of 323 square

feet only and not 700 square feet, is set at rest from

Anenxures A and B to the counter affidavit, and

which leaves the Court satisfied that till 24.3.2007,

the petitioner apparently was in possession of 700

square feet area. If the petitioner disputes this fact

including his signature on the aforesaid documents,

the writ petition goes into the arena of disputed facts
2

and is not maintainable.

The petitioner is therefore held liable to

pay at the rate of 1 per square foot from 2006 to

24.3.2007 less what may have been paid by him

before.

If the petitioner claims that after

24.3.2007 his area of occupation at any time got

reduced to 323 square feet, that is matter for

physical verification. Unfortunately, the counter

affidavit of the Registrar, Civil Court, Khagaria is not

specific. Had it made a categorical assertion that the

petitioner continues in occupation of 700 square feet

even today, perhaps the Court may not have

interfered or given any further directions. The

absence of any such statement in the counter

affidavit satisfies the Court of the need to permit the

petitioner to file a representation before the District

Judge, Khagaria, for any payment due after

24.3.2007, that he was in occupation of area less

than 700 square feet. The District Judge shall then

hold an enquiry giving full opportunity to the

petitioner, to arrive at a finding of the area of

occupation, if it got reduced, and from when, and

thereafter determine the final liability at the rate of

Rs. 1 per square foot after 24.3.2007. Such
3

determination shall be done by the District Judge

within a maximum period of three months from the

date of receipt/production of a copy of this order and

the dues, as may be ascertained in law, deposited by

the petitioner within such time as the District Judge

may grant for the purpose.

Failure on part of the petitioner to comply

the aforesaid direction including payment of the

balance amount from 2006 shall leave the District

Judge at liberty to proceed in accordance with law.

Subject to the deposit of the arrears of

rent discussed above from 2006 till 24.3.2007,

pending determination by the District Judge for the

period thereafter, the petitioner may be permitted to

run his shop subject to the final orders to be passed

by the District Judge.

The writ application stands disposed.

P. Kumar                                        ( Navin Sinha, J.)