High Court Patna High Court - Orders

Hemant Kumar Das vs The State Of Bihar & Ors on 29 July, 2011

Patna High Court – Orders
Hemant Kumar Das vs The State Of Bihar & Ors on 29 July, 2011
                    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.)