High Court Patna High Court - Orders

Mirtunjay Upadhya @ Mritunjay vs The State Of Bihar &Amp; Ors on 3 December, 2010

Patna High Court – Orders
Mirtunjay Upadhya @ Mritunjay vs The State Of Bihar &Amp; Ors on 3 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.9392 of 2010
                   MIRTUNJAY UPADHYA @ MRITUNJAY UPADHYA S/O RAM
                   DENI UPADHAYA R/O VILL.- BELWA RAJ BAIRAGI TOLA, P.O.
                   AND P.S.- TURKOULIA, DISTT.- EAST CHAMPARAN.
                                                              .........PETITIONER.
                                               Versus
                   1. THE STATE OF BIHAR
                   2. THE DISTRICT CERTIFICATE OFFICER, EAST CHAMPARAN,
                        MOTIHARI.
                   3. THE BRANCH MANAGER, BANK OF INDIA, JIWDHARA.
                        BRANCH, EAST CHAMPARAN.
                                                              ..... RESPONDENTS.
                                               -------

For the petitioner : Mr. D.K.Tondon, Advocate.

For the respondents : Mr. R.K.Pandey, Advocate.

——-

06/ 03.12.2010 Heard learned counsel for the petitioner and learned

counsel for the respondents-State of Bihar as well as learned counsel for

the Bank of India.

2. This writ petition has been filed challenging

certificate proceeding, including order dated 21.11.2008 passed by he

District Certificate Officer, East Champaran ( respondent no.2) in

Certificate Case No.34/ B.O.I/ 2002-03 (Annexure-1) and also for release

of the petitioner from jail custody.

3. Admittedly, the petitioner is a loanee and a

certificate proceeding had been initiated against him. Learned counsel for

the petitioner raises three points. Firstly, that the said proceeding was

taken up and finally decided on 21.11.2008 without any notice under

Section 7 of the Bihar and Orissa Public Demand Recovery Act, 1914.

The second point taken by the petitioner is that the proceeding is time

barred as the loan was taken in the year 1986 and the proceeding was

initiated in the year 2001. The third point taken by learned counsel for
2

the petitioner is that the authorities have violated the provision of Clause

15(2) of Schedule I of the Act and in support of his contention, he has

relied upon a decision of a bench of this court in case of Birendra Kumar

Das Vs. The State of Bihar & Ors. reported in 2001 (4) P.L.J.R.396.

4. So far the first contention raised by learned counsel

for the petitioner is concerned, it is quite apparent from the ordersheet

that on 25.08.2008 the certificate officer had specifically found that the

service report of notice under Section 7 of the Act had been received,

whereas from order dated 21.11.2008 it transpires that even after service

of notice much earlier no objection under Section 9 of the Act was filed

by the petitioner and hence it was rightly presumed by the authority that

certificate debtor had admitted the amount of loan. Thus, the certificate

case was decreed in terms of requisition and the certificate debtor was

directed to pay the said amount within thirty days failing which action

was to be taken.

5. The petitioner has relied upon order dated

10.03.2010 passed in the proceeding showing that service report had not

come but the said order is much subsequent to the decree passed in the

case and hence the said order appears to have been passed without

perusing the record of the case, including earlier specific orders passed

by the Certificate Officer dated 25.08.2008 and 21.11.2008 and in that

view of the matter, no benefit can be derived by the petitioner on the

ground of such mistakes.

6. It further transpires that after the said order was

passed by the Certificate Officer on 21.11.2008, neither the petitioner
3

paid the amount of loan nor he challenged the said order or the

proceeding before the appellate authority as specific provision of appeal

has been provided under Section 60 of the Act.

7. All the three points raised by the petitioner in this

court could have been very well considered and decided by the appellate

authority after looking into the factual aspects of this case as well as

materials available on record on all the said three points. Avoidance of

clear statutory provision of appeal and filing of writ petitions, although

specific alternative remedy was available, cannot be encouraged as it

tends to make the provision of law ineffective and to unnecessarily

burden this court with such cases in which questions of facts are

involved.

8. In the said circumstances, this writ petition is

dismissed.

Sunil                                        (S.N.Hussain,J.)