High Court Jharkhand High Court

M/S.Krishna Stone Company vs State Of Jharkhand & Ors. on 28 February, 2009

Jharkhand High Court
M/S.Krishna Stone Company vs State Of Jharkhand & Ors. on 28 February, 2009
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  L.P.A. No. 462 of 2008
                   M/s Krishna Stone Company             .... Appellant
                               Versus
                   State of Jharkhand & ors.             .... Respondents

                  CORAM :               HON'BLE THE CHIEF JUSTICE
                                       HON'BLE MR.JUSTICE D.K.SINHA
                                                ......
             For the Appellant      : Mr.K.K.Ojha
             For the State          : JC to A.G.
                          .....

3 / 28 .2.2009. This appeal has been preferred by the appellant against the order

dated 3.12.2008 passed by the learned Single Judge in W.P.(C) No.1042 of 2008,

by which the writ petition filed by the petitioner-appellant herein was dismissed

on the ground that the petitioner-appellant had an alternative statutory remedy of

filing an appeal under Section 60 of the Bihar & Orissa Public Demand Recovery

Act,1914, which the petitioner-appellant had failed to avail and straightway filed

the writ petition challenging the correctness of the order passed by the District

Certificate Officer -cum- Deputy Commissioner (respondent no.2).

The order which was challenged by the petitioner-appellant before the

learned Single Judge had been passed by the District Certificate Officer under

Section 9 of the Bihar & Orissa Public Demand Recovery Act directing him to pay

the certificate amount in nine equal instalments commencing from the date of the

order.

The counsel for the appellant assailed the order passed by the learned

Single Judge and sought to address this Court on the correctness of the order

passed by the Certificate Officer which could not have been permitted obviously

for the reason that the learned Single Judge had not gone into the merit of the

matter and had dismissed the writ petition merely on the ground of availability of

remedy to the petitioner-appellant. The submission on the merit of the matter

therefore cannot be gone into by us while entertaining an appeal against the

impugned order.

In so far as the view taken by the learned Single Judge that the

petitioner-appellant ought to have availed the alternative remedy is concerned,

also requires no interference since the counsel for the appellant merely
2

submitted that the appellant could not prefer an appeal as in that event it would

have to deposit 40% of the certificate amount.

This submission cannot be taken care of by this Court for if there is a

statutory requirement under the Act to pay 40% before filing an appeal the same

could not have been interfered with by the Court as that would be contrary to the

statutory requirement which does not envisage discretion.

However, we have noticed that although the statutory requirement to

pay the amount before filing an appeal under Section 60 of the Bihar & Orissa

Public Demand Recovery Act is 40% of the certificate amount, it further

transpires that the Certificate Officer himself has passed an order that the amount

be paid in nine equal instalments and the petitioner-appellant has already paid

Rs.1,37,963/- which is less than two equal instalments.

Since the Certificate Officer himself has directed the petitioner to make

the payment in equal installments, requirement to pay 40% before filing the

appeal can be construed to have been waived by the Certificate Officer himself.

Nevertheless the right of appeal cannot be snatched from the appellant to contest

the matter as to whether the amount of Rs.7.00 lac and odd, which is the

certificate amount is at all required to be paid by the appellant or not. In that

event, we deem it fit and appropriate to permit the appellant to file an appeal,

provided he pays the balance amount of the second instalment, meaning thereby

that if the appellant pays two instalments of the certificate amount, he will be at

liberty to file an appeal before the appellate forum and if such an appeal is filed

the same shall be considered on merit after hearing the contesting parties.

Subject to the aforesaid observations, the appeal stands dismissed.

( Gyan Sudha Misra,C.J.)

( D.K.Sinha, J. )

G.Jha/