High Court Patna High Court - Orders

The Bihar Awami Co-Opt.Bank Lt vs The State Of Bihar & Ors on 17 November, 2011

Patna High Court – Orders
The Bihar Awami Co-Opt.Bank Lt vs The State Of Bihar & Ors on 17 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.2793 of 2006
                    The Bihar Awami Co-Operative Bank Ltd. Waqf Market Muradpur,
                    P.S. Pirbahore, Patna through its General Manager
                                                                          ... Petitioner
                                                    Versus
                   1. The State Of Bihar
                   2. The Collector, Patna
                   3. The District Co-operative Officer, Patna-cum-Certificate Officer
                                                                   ..Respondents 1st Set
                   4. M/s N.S. Consultancy, Shah Arzan Colony, Sultanganj P.S.
                       Sultanganj, Patna-6
                   5. Md. Nazish Shamim, son of Md. Yasain Ansari, Director, M/s
                       Noble Security Pvt. Ltd. Shah Arzan Colony, Sultanganj, P.S.
                       Sultanganj, Patna-6.
                   6. Md.. Qaiser Nehal, son of Md. Yasain Ansari, Director, M/s
                       Noble Security Pvt. Ltd. Shah Arzan Colony, Sultanganj, P.S.
                       Sultanganj, Patna-6.
                   7. Mrs. Hazra Khatoon, wife of Md. Yasain Ansari, M/s Noble
                       Security Pvt. Ltd. Shah Arzan Colony, Sultanganj, P.S.
                       Sultanganj, Patna-6.
                                                                           ... Respondents
                                       ----------------------------------

For the Petitioner : Mr. Nitiranjan Jha, Advocate
For the State : Asstt. Counsel to A.A.G. I

———————————,

02/ 17.11.2011 Heard learned counsel for the petitioner and learned counsel

for the respondents.

2. This writ petition has been filed by the petitioner

challenging order dated 04.08.2005, by which the District Certificate

Officer, Patna (respondent no.3) under the provisions of section

53(3)(iii) of the Bihar & Orissa Public Demand Recovery Act, 1914

(hereinafter referred to as `the Act’ for the sake of brevity) cancelled

the certificate issued against the private respondents and also for

commanding the Certificate Officer to put the mortgaged properties to

sale in accordance with law or alternatively, take other steps for

service of notice under section 7 of the Act.

3. From the provisions of law, it is apparent that against
2

such an order an appeal is provided under section 60 of the Act and the

matter, which involves question of facts, also can be well decided

before the appellate forum and this Court does not find any occasion to

interfere in the appellate jurisdiction of the authority concerned.

4. Accordingly, this writ petition is disposed of with a

liberty to the petitioner to file an appeal before the Appellate Tribunal.

If such an appeal is filed by the petitioner within fifteen days from

today along with a copy of this order as well as an interlocutory

application for condoning the delay, the appellate authority shall

consider the delay caused due to the pendency of the writ petition and

shall decide the appeal on merit in accordance with law expeditiously

preferably within a period of four months from the date of

receipt/production of a copy of this order.

MPS/                            ( S. N. Hussain, J.)