High Court Patna High Court - Orders

Bibi Ishrat Jahan vs The State Of Bihar & Ors on 21 October, 2011

Patna High Court – Orders
Bibi Ishrat Jahan vs The State Of Bihar & Ors on 21 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.3094 of 2008
                 ======================================================
                 Bibi Ishrat Jahan, wife of Md. Gulraja, resident of village Gaira, Panchayat
                 Gaira, Samdalpur, Police Station and Block and District to Araria
                                                                           .... .... Petitioner/s
                                                    Versus
                 1. The State Of Bihar through its Secretary, Supply Department,
                    Government of Bihar, Patna
                 2. The Commissioner
                 3. The District Magistrate, Araria
                 4. The Sub Divisional Officer cum Supply Officer, Araria
                                                                          .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s     : Mr. Ajit Kumar
                                              Mr. Rajesh Kumar Sinha

                 For the Respondent/s : Mr. (Gp9)
                 ======================================================
                 CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                 ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

3 21-10-2011 The petitioner’s license has been suspended/

cancelled on the ground that she was not selected by the District

Selection Committee. The license was issued in the year 2007

and the order that the selection of the Public Distribution

System Dealer should be made by the District Selection

Committee came much after the grant of license to the

petitioner.

I, therefore, find that there is no justification in the

cancellation of the license of the petitioner on the aforesaid

ground.

The petitioner is directed to apply before the District
2 Patna High Court CWJC No.3094 of 2008 (3) dt.21-10-2011

2/2

Magistrate, Araria who will forward the application within a

period of two weeks from the date of receipt of the application

to the District Selection Committee. The District Selection

Committee may consider the fact that the petitioner was earlier

granted a license and there is no allegation against her regarding

anomalies committed as a Public Distribution System Dealer

and pass an appropriate order within a period of four months

from the date of receipt of the recommendation from the

District Magistrate, Araria.

The petitioner is directed to produce a copy of this

along with her application for grant of license before the

District Magistrate, Araria within a period of one month from

the date of receipt of a copy of this order.

This writ application is disposed of with the aforesaid

observations and directions.

(Sheema Ali Khan, J)
Prabhakar Anand/-