IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19911 of 2010
Hemant Kumar Das
Versus
The State Of Bihar & Ors
-----------
3. 29.7.2011. Heard Mr. Rajeev Roy, learned counsel appearing
on behalf of the petitioner and Mr. Neeraj Raj,
Assisting Counsel to G.P.11 appearing on behalf of the
State.
The writ petition has been filed for quashing
the order dated 19.12.2007 passed by the Sub
Divisional Officer, Katihar respondent no.4 herein,
whereby the Public Distribution Shop Licence of the
petitioner granted under the Public Distribution
System Control Order, 2001, has been cancelled.
It is contended that the said order has been
passed on the dictates of the District Magistrate
without following the rules as well as without giving
opportunity of hearing to the petitioner.
Let a counter affidavit be filed on behalf of
the State responding to the issues raised in the writ
petition.
As prayed, put up on 19.8.2011 retaining its
position.
ahk
(Jyoti Saran, J.)