High Court Patna High Court - Orders

The State Bank Of India & Ors vs Lala Baleshwar Prasad Sinha &O on 24 June, 2011

Patna High Court – Orders
The State Bank Of India & Ors vs Lala Baleshwar Prasad Sinha &O on 24 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                LPA No.1033 of 2010

                  1. The State Bank Of India through its Chief General
                  Manager, Local Head Office, Gandhi Maidan, Patna
                  2. The Assistant General Manager (SARC), State Bank
                  Of India, Zonal Office, West Of Gandhi Maidan, Patna
                  3. The Chief Manager (Stressed Assets Resolution
                  Center), State Bank Of India (SARC), Zonal Office,
                  Gandhi Maidan, Patna
                  4. The Chief-Cum-Branch Manager, State Bank Of India,
                  Maurya Lok Complex Branch, Patna
                                             ---- Appellants-Respondents.
                                          Versus
                  1. Lala Baleshwar Prasad Sinha, S/O Late Ramchandra
                  Lal, R/O Mohalla- Jai Prakash Lane, New Area
                  Jakkanpur, P.S.- Jakkanpur, Distt.- Patna
                                                 --- Respondent/Petitioner.
                  2. M/S Alja Health Care At- Jai Prakash Lane, New
                  Area Jakkanpur, P.S.- Jakkanpur, Distt.- Patna- 800 001
                  3. Alok Kumar, S/O Lala Baleshwar Prasad Sinha,
                  Proprietor, At- Jai Prakash Lane, New Area Jakkanpur,
                  P.S.- Jakkanpur, Distt.- Patna-800 001
                                           ------ Respondents/Respondents.
                                       -----------

2. 24.6.2011 Heard Mr. Binay Kumar Singh for the appellant.

This appeal under Clause 10 of the Letters Patent of the

High Court of Judicature at Patna has been preferred by the

petitioner of C.W.J.C. No. 2311 of 2010, and is aggrieved by

the order dated 10.5.2010, whereby the order dated

11.11.2009, passed by the learned Debts Recovery Tribunal

for the State of Bihar at Patna, in O.A. No.17 of 2009 ( State

Bank of India v. M/S Alja Health Care & Ors.), has been

set aside, and the learned Tribunal has been directed to
2

consider the issues afresh in accordance with law and the

observations made in the order for the reasons assigned in

his order, the learned Single Judge has remanded the matter

to the learned Tribunal for a fresh decision. Law is well

settled that the superior court normally does not interfere

with an order of remand, because the parties would not

suffer any loss who have the opportunity to raise all issues of

facts and law before the forum of facts. We agree with the

order of the learned Single Judge. There is no merit in this

appeal. It is accordingly dismissed.



                                 ( S. K. Katriar,J. )


Vinay/                       (Amaresh Kumar Lal, J.)