High Court Punjab-Haryana High Court

M/S Punjab Rice Mills vs State Of Punjab And Others on 22 October, 2009

Punjab-Haryana High Court
M/S Punjab Rice Mills vs State Of Punjab And Others on 22 October, 2009
Civil Writ Petition No. 16060 of 2009                                    1




      In the High Court of Punjab and Haryana, at Chandigarh.


                  Civil Writ Petition No. 16060 of 2009

                    Date of Decision: 22.10.2009


M/s Punjab Rice Mills, Rakhra and Others
                                                            ...Petitioners
                                 Versus
State of Punjab and Others
                                                          ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Dr. Anmol Rattan Sidhu, Senior Advocate
         with Mr. Nandan Jindal, Advocate
         for the petitioners.

          Mr. Anil Kumar Sharma, Additional Advocate
          General, Punjab, for respondents No.1 to 3.


Kanwaljit Singh Ahluwalia, J. (Oral)

This case was taken up for hearing yesterday and was

adjourned for today. When the case was adjourned, Mr. Anil Kumar

Sharma, Additional Advocate General, Punjab, was requested to seek

instructions regarding averments made in para 13 of the writ petition.

Today, Mr. Anil Kumar Sharma, Additional Advocate General,

Punjab, has placed on record a short note prepared by the officials of

the Director, Food, Civil Supplies and Consumer Affairs, Punjab. It is

stated therein that inadvertently District Controller, Food, Supplies and

Consumer Affairs, Patiala, had shifted the procurement center of

petitioners/shellers from Madaur to Sauza. It is further submitted that

only the Director was competent to shift the procurement center as the
Civil Writ Petition No. 16060 of 2009 2

Authority to allocate the rice mills to the respective shellers vest in

Deputy Director, Food, Civil Supplies and Consumer Affairs.

Mr. Sidhu states that let an enquiry be held whether the

District Controller, Food, Supplies and Consumer Affairs, Patiala, had

acted inadvertently or he took conscious decision.

Be that as it may, after hearing counsel for the parties, this

Court is of the view that the petitioners, at first instance, should

represent to the Director, Food, Civil Supplies and Consumer Affairs,

Punjab, that their center be not shifted. In case, such a representation is

filed, Mr. Sharma, on instructions of Mr. Umesh Kaushal, Senior Auditor,

states that decision shall be taken by the Director, Food, Civil Supplies

and Consumer Affairs, Punjab, within one week.

With the observations made above, the present petition is

disposed of.

(Kanwaljit Singh Ahluwalia)
Judge
October 22, 2009
“DK”