High Court Patna High Court - Orders

Surendra Yadav vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Surendra Yadav vs The State Of Bihar &Amp; Ors on 11 February, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.13609 of 2010
       1. SURENDRA YADAV S/O LATE MUNESHWAR YADAV R/O VILL.- DHANAULI, P.S.
       BAHERI, DISTT.- DARBHANGA
                                            Versus
       1. THE STATE OF BIHAR THROUGH HOME SECRETARY, BIHAR, PATNA
       2. THE DIRECTOR GENERAL OF POLICE, BIHAR, PATNA
       3. THE SUPERINTENDENT OF POLICE, DARBHANGA
       4. THE STATION HOUSE OFFICER, BAHERI, DARBHANGA
                                         -----------

3. 11.02.2011 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The petitioner is aggrieved by the denial of a character

certificate, because of which the licence of contract granted to him by

the Chief Engineer, Rural Works Department, Patna vide Registration

No. 2773/10 dated 1.2.2010 is not being considered and he is not being

awarded contract works by the State Government.

The petitioner submits that he was issued a character certificate

on 9.3.2009 for that financial year but is now being denied the same.

This averment in paragraph 6 of the writ petition has been answered at

paragraph 7 of the counter affidavit by stating that it needs no comment.

That the petitioner may be one of the seventeen named accused

in Baheri PS Case No. 81 of 1998 and that charge sheet had been filed

only against one accused Sarbali Yadav, when investigation is stated to

be still pending nearly 12 years later, are issues which need not detain

the Court.

Once the respondents on consideration of the aforesaid factors,

chose to grant him a character certificate on 9.3.2009 there can be no

justification to deny him the benefit of the same specially when it

involves his fundamental right under Article 19(1)(g) of the Constitution

of India to carry out a profession, occupation, trade or business.

The writ application is disposed with a direction to the

respondents to consider him for grant of character certificate in like
manner as was done by them when they issued a certificate to him on

9.3.2009, admitted in the counter affidavit.

Let such consideration be done and appropriate orders passed

within a maximum period of one month from the date of receipt and or

presentation of a copy of this order.

Snkumar/-                                             (Navin Sinha,J.)