High Court Jharkhand High Court

Raghunath Prasad Gupta vs Sonaram Swansi And Ors. on 23 March, 2006

Jharkhand High Court
Raghunath Prasad Gupta vs Sonaram Swansi And Ors. on 23 March, 2006
Author: N Tiwari
Bench: N Tiwari


ORDER

N.N. Tiwari, J.

1. In this application the petitioner has prayed for setting aside the order dated 9.1.2006 passed by the Permanent Lok Adalat, Ranchi in PLA Case No.’ 419 of 2005 and PLA Case No. 420 of 2005. By the impugned order the Permanent Lok Adalat has refused to entertain the objection filed by the opposite party-petitioner challenging maintainability of the application filed before the Permanent Lok Adalat directing the petitioner to file written statement in support or oppose the application filed by the applicant under Section 22(c) of the Legal Services Authority Act, 1987.

2. learned Counsel for the petitioner submitted that since the issue of maintainability has already been decided by the impugned order, he will not be able to take this point in the written statement and that he shall be seriously prejudiced from the same.

3. From perusal of the impugned order, I find no such observation of the Permanent Lok Adalat whereby the petitioner has been debarred from taking any point or any objection in his written statement. By the Impugned order, the petitioner has only been given an opportunity to file written statement as per the provisions of Section 22(c) of the Legal Services Authority Act, 1987 which provides sufficient opportunity to the other side to file a written statement stating the facts, nature of dispute, points in issue, grounds relied in support of the same or In opposition thereto as the case may be and also to submit such statement with any document or to other evidences in proof of the facts and grounds taken by them including additional statement at any stage.

4. I find no illegality or error in the order warranting any intervention by this Court. There is already a direction to the petitioner to file his written statement and the petitioner can file the written statement stating all the grounds and points which have also been involved in this writ application.

5. With the said observations, this writ application is dismissed.