High Court Patna High Court - Orders

Sri Ram Lal Singh & Ors vs The State Of Bihar & Anr on 4 November, 2011

Patna High Court – Orders
Sri Ram Lal Singh & Ors vs The State Of Bihar & Anr on 4 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.9914 of 2011
                   1. Sri Ram Lal Singh S/O Late Jeobdhan Singh Secretary Bhupesh
                      Gupta, Intermeditate College Ramlal nagar           Distt.-Kaimur
                      (Bhabua)
                   2. Sri Ramesh Chandra Singh S/O Late Khedan Singh Chairman,
                      Bhupesh Gupta Intermediate College Ram Lal Nagar Distt.-
                      Kaimur (Bhabua)
                   3. Kamlesh Singh S/O Late Parshuram Singh, Principal Ghupesh
                      Gupta Intermediate College, Ramlal Nagar,           Distt.-Kaimur
                      (Bhabua)

                                                   Versus
                   1. The State Of Bihar Through Its Law Secretary, Bihar Patna
                   2. Dudh Nath Prasad, S/O Sri Khurpat Prasad R/O Village + P.O.-
                       Akhlaspur, P.S.-Bhabua, Distt.-Kaimur (Bhabua)
                                      ----------------------------------

3. 04.11.2011. Petitioners are members of a private college, namely,

Bhupesh Gupta Intermediate College, Ramlal Nagar, Bhabua.

Respondent no.2 was appointed as a Sanskrit teacher in the

year 1982. He became Acting Principal of the College in the

year 1994. He is alleged to have defalcated the fund when he

was Centre Superintendent of Evaluation Centre of the college

for which Bhabua Police Station Case No. 16 of 1997 was

instituted against him under different sections. Respondent no.2

later on was removed from the post of Principal and suspended

from the post of Sanskrit teacher. Being aggrieved, he filed Pre-

litigative Case No. 94 of 2011 before the Permanent Lok Adalat.

Petitioners also appeared in the case on notice and raised the

point of maintainability of the case. However, the Lok Adalat

held that in view of section 22(C ) of the Legal Services
2

Authorities Act, 1987 (in short the Act) pre litigative cases are

maintainable.

The petitioners submit that respondent no.2 has also

filed C.W.J.C.No. 19986 of 2010 (Dudh Nath Prasad Vs. State

of Bihar and others) for similar relief as sought for before the

Lok Adalat. After filing of the writ petition in this Court, the

instant application has been filed before the Permanent Lok

Adalat for settlement of dispute. Section 22-C(1) of the Act

states that a party can make an application to the Permanent

Lok Adalat for settlement of a dispute which has not been

preferred before any court. Petitioners also submit that

respondent no.2 committed misappropriation of fund for which

Bhabua Police station case no. 16 of 1997 dated 27.1.1997 was

instituted under section 8 of the Bihar Vidhalaya Pariksha

Sanchalan Adhiniyam as well as under sections 468, 471, 406,

409 and 120B of the Indian Penal Code and section 7 A of the

P.C. Act which is pending before the Vigilance Court.

Section 22-C(1) of the Legal Services Authorities Act,

1987, reads as follows:-

22-C. Cognizance of cases by Permanent Lok
Adalat.- (1). Any party to a dispute may, before the
dispute is brought before any Court, make an application
to the Permanent Lok Adalat for the settlement of
dispute:

Provided that the Permanent Lok Adalat shall
3

not have jurisdiction in respect of any matter relating to
an offence not compoundable under any law:

Provided further that the Permanent Lok
Adalat shall not have jurisdiction in the matter where the
value of the property in dispute exceeds ten lakh rupees:

Provided also that the Central Government,
may, by notification, increase the limit of ten lakh rupees
specified in the second proviso in consultation with the
Central Authority.

It appears that the petitioners had not taken this

objection before the Permanent Lok Adalat. However, in the

facts of the case, liberty is granted to them to take the aforesaid

objection before the Permanent Lok Adalat itself within three

weeks from today.

In case such an application is filed, the Permanent

Lok Adalat would consider afresh the issue after providing

opportunity of hearing to the parties. Till the adjudication of the

issue, further proceeding in Pre-litigative case No. 94 of 2011

would remain stayed.

The writ petition is thus disposed of.

Shashi.                           (Samarendra Pratap Singh,J.)