High Court Patna High Court - Orders

Anil Kumar Chaurasia vs The State Of Bihar &Amp; Ors on 22 November, 2010

Patna High Court – Orders
Anil Kumar Chaurasia vs The State Of Bihar &Amp; Ors on 22 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.2370 of 2010
                                ANIL KUMAR CHAURASIA
                                           Versus
                              THE STATE OF BIHAR & ANR.
                                         -----------

04/ 22.11.2010 Heard learned counsel for the petitioner and

learned counsel for the respondents.

2. This writ petition has been filed by the

petitioner, who is the Proprietor of Ravi Khad Beej Bhandar at

village Bakarur, P.S. Sonepur in the district of Saran and had

been holding licences for carrying on business in fertilizers and

seeds.

3. The grievance of the petitioner is against order

dated 28.11.2009 (Annexure-3) by which the District

Agriculture Officer, Saran (respondent no.2) suspended

petitioner’s Licence Nos.02 and 04 dated 04.11.2009 granted

for carrying on business of fertilizers and seeds, respectively.

4. Learned counsel for the respondents submits

that an F.I.R. was lodged against the petitioner for offence

punishable under section 7 of the Essential Commodities Act

and proceeding of cancellation of the said licences is going on

and as an interim measure the said order of suspension has

been passed. Learned counsel for the respondents further prays

for two weeks adjournment for filing counter affidavit.

5. This case is pending since 09.02.2010 when

two copies of writ petition were served upon learned counsel

for the respondents, but till date neither any instruction has
-2-

been sent by the authorities concerned nor any counter

affidavit has been filed on behalf of the respondents, although

adjournment had been granted on two occasions, namely

04.10.2010 and 04.11.2010 for the said purpose. It may be

noted that on the last date the case was adjourned as a matter of

last chance on the request of learned counsel for the

respondents, but today it is stated that in spite of repeated

requests no instruction has been received and hence no counter

affidavit could be filed. This appears to be only a time taking

exercise due to which the articles kept with the petitioner is

bound to deteriorate or perish.

6. Clause 31(2) of the Fertilizer (Control) Order,

1985 gives power of interim suspension and it is specifically

provided that such suspension shall continue only for fifteen

days. This aspect of the matter had been considered by a

Division Bench of this Court in case of Messrs S.R. Fertilizer

& Chemicals Private Limited and another vs. The State of

Bihar and another, reported in 1990 (2) P.L.J.R. 516 in which it

was held that suspension of certificate of registration during

pendency of cancellation proceedings will be deemed to be

revoked on expiry of fifteen days of the order of suspension, if

no final order in cancellation proceedings is passed during the

period. It is an admitted fact that order of suspension had been

passed on 28.11.2009 and till date no final order in the

cancellation proceeding has been passed.

7. In the said circumstances, the operation of the
-3-

impugned order dated 28.11.2009 (Annexure-3) passed by the

District Agriculture Officer, Saran (respondent no.2) shall

remain stayed during the pendency of the writ petition.

8. As prayed by learned counsel for the

respondents, put up this case on 06.12.2010 under the same

heading retaining its position.

Harish                                      (S.N. Hussain, J.)