IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19928 of 2010
SHASHI BHUSHAN RAJAK .
Versus
THE STATE OF BIHAR & ORS .
-----------
For the Petitioner: M/s Uday Chand Prasad, B.K.Singh and
Manoj Kumar, Advocates
For the State : Mr. G.K.Agrawal, GP I with JC to GP I
——
2. 25.01.2011 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
It is submitted that PDS licence of the petitioner was suspended
on 22.4.2009 on grounds of pendency of Criminal Case No. 64 of 2009
under Section 7 of the Essential Commodities Act registered at
Murliganj Police Station. Subsequently consequent to trial he has been
acquitted by judgment and order dated 5.10.2010.
By consent of counsel for the parties the application is disposed
off in similar terms as CWJC No. 16868 of 2010.
Let an appropriate decision be taken in light of the discussions
contained in the aforesaid order within a maximum period of four weeks
from the date of receipt and/or presentation of a copy of this order.
Snkumar/- (Navin Sinha,J.)