IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9513 of 2011
KANTI DEVI
Versus
SHANTI DEVI & ORS
-----------
2. 21.06.2011 Heard the learned counsel for the petitioner.
This writ application has been filed against the
order dated 16.4.2010 passed by the Permanent Lok
Adalat in Misc. Case No. 7 (M) of 2008 whereby the
petition filed by the petitioner for recall of the order and
award dated 14.8.2007 passed in Case No. 849 (D) of
2006 has been rejected.
The learned counsel for the petitioner
submitted that the petitioner has also got share in the
property, which have been divided between the parties
before the Lok Adalat and an award has been passed.
The petitioner was not made party in the said
proceeding before the Lok Adalat. In such view of the
matter, the petitioner filed an application before the Lok
Adalat to recall the said order and award passed by the
permanent Lok Adalat which has been rejected by the
impugned order. The learned counsel further submitted
that if the impugned order and award of the permanent
Lok Adalat is not set aside grave injustice would
occasion and the petitioner shall suffer serious loss and
irreparable injury.
From perusal of the impugned order it appears
2
that permanent Lok Adalat has observed that the
permanent Lok Adalat has got no jurisdiction either to
review or recall the order and award passed by the said
Court. The learned counsel for the petitioner is unable
to show any provision in the Legal Service Authority Act
which empowers the Lok Adalat to exercise either
review power or inherent power. In such view of the
matter, in exercise of power under Article 227 of the
Constitution of India no direction can be given to the
permanent Lok Adalat for an inquiry in the matter.
However since the petitioner herself has stated
that she is not a party to the award passed by the Lok
Adalat, she may if so advised approach before
appropriate forum by filing appropriate proceedings and
get her title declared as the award will not be binding
on her.
With the above observations, this writ
application is dismissed.
S.S. (Mungeshwar Sahoo,J.)