High Court Patna High Court - Orders

Julum Paswan vs The State Of Bihar & Ors on 11 July, 2011

Patna High Court – Orders
Julum Paswan vs The State Of Bihar & Ors on 11 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.14606 of 2010
                                           Julum Paswan
                                                Versus
                                    The State Of Bihar & Ors
                                              -----------

02. 11.07.2011 Learned counsel for the petitioner and the State are

present.

The writ petition has been filed for quashing the

order dated 17.04.2010 passed by the District Magistrate, Gaya

in P.D.S. Appeal No. 19 of 2008 dismissing the appeal of the

petitioner and affirming the order dated 31.12.2007 passed by

the Sub-Divisional Officer, Sadar, Gaya as contained in

Annexure-2, whereby the licence of the petitioner under the

Public Distribution System (Control) Order, 2001 (hereinafter

referred to as the ‘Order’) has been cancelled.

Learned counsel for the state prays for a short

adjournment to seek instruction and file counter affidavit.

As prayed, put up on 08.08.2011 retaining its

position.

(Jyoti Saran, J.)
S.Sb/-