High Court Patna High Court - Orders

Mahesh Bhushan Sahai vs The State Of Bihar &Amp; Ors on 28 April, 2011

Patna High Court – Orders
Mahesh Bhushan Sahai vs The State Of Bihar &Amp; Ors on 28 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CWJC No.5429 of 2005
                   MAHESH BHUSHAN SAHAI, SON OF LATE NAGESHWAR
                   PRASAD,         RESIDENT     OF        MOHALLA-MOTIJHIL,       P.S.
                   MUZAFFARPUR TOWN, DISTRICT-MUZAFFARPUR.
                                                                   ...... PETITIONER.
                                                 VERSUS
                   1. THE STATE OF BIHAR.
                   2. DISTRICT CERTIFICATE OFFICER, MUZAFFARPUR.
                   3. DEPUTY          COMMISSIONER,          COMMERCIAL        TAXES,
                      MUZAFFARPUR.
                                                                ...... RESPONDENTS.
                                                 -----------

For the petitioner : Mrs. Alka Verma, Advocate.
For the respondents : Mr. Birendra Kumar, A.C to S.C. 12.

———-

04/ 28.04.2011 Heard learned counsel for the petitioner and learned

counsel for the respondents.

2. This writ petition has been filed by the petitioner

challenging the proceeding of Certificate Case No.12 of 2004-05

as well as orders passed therein and for other ancillary reliefs.

3. After some argument, learned counsel for the

petitioner seeks permission to withdraw this writ petition in order

to avail the provision of appeal as per Section 60 of the Bihar &

Orissa Public Demands Recovery Act, 1914.

4. Accordingly, this writ petition is dismissed as

withdrawn with the aforesaid liberty.

5. If the petitioner files an appeal under Section 60 of

the Act before the appropriate authority within four weeks from

today along with a copy of this order as well as an interlocutory

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.
-2-

6. If the petitioner files an interlocutory application for

any interim relief, the said authority shall consider the same in

accordance with law and decide it expeditiously.

(S. N. Hussain, J.)

Sunil