High Court Patna High Court - Orders

Kamlesh Kumar vs The State Of Bihar & Ors on 24 August, 2011

Patna High Court – Orders
Kamlesh Kumar vs The State Of Bihar & Ors on 24 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     C.W.J.C. No.4244 of 2010
                          Kamlesh Kumar S/O Sri Rajendra Prasad Vill.-
                          Daulatabad, P.S.- Dhanarua, Distt.- Patna

                                            Versus
                        1. The State Of Bihar Through Collector Patna
                        2. The Addl. District Magistrate Supply, Patna
                        3. The S.D.O. Masaurhi Sub-Division, Distt.- Patna
                        4. The B.S.O. Dhanarua, Distt.- Patna
                                      ----------------------------------

04. 24.08.2011 Heard Mr. Vijay Anand, learned counsel appearing on

behalf of the petitioner and Mr. Subhash Prasad Singh, G.A. 7 for

the State.

The writ petition was filed seeking a direction to the

respondents for consideration of the case of the petitioner for grant

of dealership under the Public Distribution System (Control) Order,

2001 pursuant to the recommendation of the licensing authority

being Sub-Divisional Officer, Masaurhi as contained in his letter

no. 613 dated 24.09.2004 placed at Annexure-4 of the writ petition.

It is the contention of the petitioner that despite the

recommendation of the Sub-Divisional Officer, Masaurhi

recommending the grant of dealership in favour of the petitioner,

the matter has remained pending at the level of the District Level

Selection Committee, Patna and hence the present writ petition.

A counter affidavit has been filed today on behalf of the

respondent nos. 1 to 4 and in paragraph-10 of the counter affidavit

an undertaking has been given by the Sub-Divisional Officer,

Masaurhi, district-Patna that the District Level Selection

Committee, Patna would take a final decision of the
2

recommendation made by the Sub-Divisional Officer, Masaurhi

within a week.

In view of the statement made by the Sub-Divisional

Officer, Masaurhi, district-Patna, the writ petition is disposed of.

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