High Court Patna High Court - Orders

Rudal Rai vs The State Of Bihar &Amp; Ors on 8 April, 2011

Patna High Court – Orders
Rudal Rai vs The State Of Bihar &Amp; Ors on 8 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.5872 of 2011
                                     RUDAL RAI .
                                        Versus
                            THE STATE OF BIHAR & ORS .
                                      -----------

2/ 08/04/2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner is the Up Mukhiya, Tikarampur

Panchayat, Munger aggrieved by the order dated

26.11.2010 of the Secretary, Department of Panchayati

Raj, under Section-18(5) of the Bihar Panchayat Raj

Act, 2006 unseating him from that post.

Learned counsel for the petitioner submits

that the impugned order relies upon the comments

furnished by the District Magistrate on the cause shown

by the petitioner. The same was not made available to

the petitioner to meet what may have been stated

therein. He has therefore been condemned by taking

into consideration evidence behind his back which was

in violation of Principles of Natural Justice.

It is next submitted that the petitioner has

been singled out alone when in his show cause he has

specifically stated that the withdrawal of money and

execution of the works was not attributable to him

alone.

Learned counsel for the State points out from
2

the impugned order that the Mukhiya has also been

proceeded against. It is next submitted that in his reply

to the show cause notice the petitioner made no specific

denial of the allegations, but gave an evasive reply that

he was not liable alone.

The contention of the petitioner that till the

criminal adjudication, the impugned order pre-judges

the whole issue, does not appeal to the Court. The

standard of proof in the criminal trial shall be entirely

different from the present proceedings. The ground of

natural justice also does not appeal to the Court. What

natural justice may mean shall depend on the given

facts of a case. Once the facts are not in dispute,

natural justice cannot be insisted upon as an empty

formality when it is apparent that even after compliance

of the same the conclusion would remain unchanged.

The impugned order fairly notices that after institution

of the First Information Report against the amount

withdrawn Rs.13,79,700/- certain works had been

done, but there still remained an outstanding of

Rs.6,85,499/-

These facts have not been denied in the writ

petition. The other charges are a fall out of the criminal

prosecution instituted on the aforesaid ground leading

to his absconding, affecting public works etc.
3

Once the charges are not denied for what is

alleged as misappropriation of public money meant for a

public scheme, the Court is satisfied that the present

case on its facts does not call for any interference.

The writ application stands dismissed.

KC                         ( Navin Sinha, J.)