High Court Patna High Court - Orders

Raghunandan Prasad Mandal vs The Chief General Manager Of S on 18 August, 2011

Patna High Court – Orders
Raghunandan Prasad Mandal vs The Chief General Manager Of S on 18 August, 2011
   IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Letters Patent Appeal No.1154 of 2011
                                           In
             Civil Writ Jurisdiction Case No. 10195 of 2008
                                          With
                Interlocutory Application No. 5621 of 2011
                                           In
                    Letters Patent Appeal No.1154 of 2011
======================================================
Raghunandan Prasad Mandal son of late Bhikhu Mandal Resident of
Village Basantpur, P.S. Shankarpur, District Madhepura.
                                                       .... ....   Petitioner-Appellant
                                          Versus
1. The Chief General Manager of S.B.I., Near Gandhi Maidan, Patna.
2. Assistant General Manager, State Bank of India (Agriculture
   Development Branch) Near Gandhi Maidan, Patna (Bihar).
3. Branch    Manager,            S.B.I.   (Agriculture      Development       Branch),
   Singheshwar, District-Madhepura.
4. Regional Officer of S.B.I. (Agriculture Development) Purnea.
5. Sky Recovery Agency Pvt. Ltd., Patna.
6. Ex-Branch Manager of S.B.I. Singheshwar, Madhepura.
                                                   .... .... Respondents/Respondents
======================================================
Appearance :
For the Appellant        :          Mr. Radhe Shyam Prasad, Advocate with
                                    Mr. Praveen Kumar Agrawal, Advocate
For the Respondents          :      Mr. Kaushlendra Kumar Sinha, Advocate
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
          and
          HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)
2 Patna High Court LPA No.1154 of 2011 (2) dt.18-08-2011

2/3

2. 18-08-2011 Interlocutory Application No. 5621 of 2011:

The delay of 78 days occurred in filing the Letters
Patent Appeal is condoned.

Interlocutory Application stands disposed of.
Letters Patent Appeal No.1154 of 2011:

Feeling aggrieved by the judgment and order dated 1st
April 2011 passed by the learned single Judge in above C.W.J.C.
No. 10195 of 2008 the writ petitioner has preferred the present
Appeal under Clause 10 of the Letters Patent.

The matter at dispute is a tractor purchased by the
appellant hypothecated to the respondent State Bank of India. On
account of failure of the appellant to repay the loan amount as
scheduled, the tractor hypothecated to the Bank was seized by the
Bank. Feeling aggrieved the appellant filed above C.W.J.C. No.
10195 of 2008 for release of the tractor and the other reliefs. The
learned single Judge has allowed the writ petition to the extent that
the tractor is ordered to be released on condition that the appellant
pays Rs.25,000/- towards the outstanding loan amount. The
Bank is directed to reschedule the repayment of the balance loan
amount.

It is the grievance of the appellant that the
relief/subsidy granted by the State Government to the farmers has
not been credited to the account of the appellant which has
resulted into outstanding dues. If proper credits were made, the
appellant has already repaid the loan amount. The condition to pay
Rs.25,000/- and the direction of reschedulement of outstanding
loan amount are, therefore, unsustainable.

Learned advocate Mr. Radhe Shyam Prasad has also
submitted that the tractor was seized by the Bank
3 Patna High Court LPA No.1154 of 2011 (2) dt.18-08-2011

3/3

unceremoniously, leaving the appellant without the livelihood.
Immense damage has been caused to the appellant.

Be that as it may, the action of the Bank in seizing
the tractor is not challenged by the appellant in the writ petition.
For settlement of account, a petition under Article 226 of the
Constitution would not lie. If the appellant has any grievance with
respect to the correctness of the accounts he may avail of the
remedy before the civil court. Insofar as the release of tractor is
concerned, the condition imposed by the learned single Judge does
not seem to be inappropriate.

No case for interference is made out. Appeal is
dismissed in limine.

The period for payment of Rs.25,000/- specified by
the learned single Judge is extended up to 30th September 2011.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Pawan/-