IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5507 of 2006
RAKESH KUMAR, SON OF LATE RAM CHANDRA PRASAD,
RESIDENT OF MOHALLA SHADIPUR, P.S. KOTWALI
DISTRICT MUNGER.
Versus
1. STATE OF BIHAR
2. DISTRICT MAGISTRATE CUM COLLECTOR, MUNGER.
3. DISTRICT COMPASSIONATE APPOINTMENT COMMITTEE,
MUNGER.
4. SUB DIVISIONAL OFFICER, MUNGER.
5. DISTRICT SUPPLY OFFICER, MUNGER.
6. BLOCK SUPPLY OFFICER, MUNGER.
-----------
02. 18.03.2011 Heard learned counsel for the petitioner and the State.
2. Request of the petitioner for grant of Public Distribution
System licence on compassionate ground was recommended to be
considered by the licensing authority under letter no.90 dated
10.8.2005, Annexure-5, but the same has not yet been considered,
meanwhile Fair Price Shop Order, 2007 (hereinafter referred to as the
2007 Order) has been notified by the Government. It is submitted in
this background that the competent authority in terms of 2007 order be
directed to consider the request of the petitioner for grant of PDS
licence on compassionate ground.
3. Let the competent authority constituted under 2007 order
consider the request of the petitioner for grant of PDS licence, as early
as possible, in any case within three months from the date of
receipt/production of a copy of this order before the licensing
authority, who shall forward the order to the District Level Selection
Committee for the needful.
4. The writ application is, accordingly, disposed of.
Rajesh/ (V.N. Sinha, J.)