High Court Patna High Court - Orders

Ramchandra Paswan vs The State Of Bihar &Amp; Anr on 30 November, 2010

Patna High Court – Orders
Ramchandra Paswan vs The State Of Bihar &Amp; Anr on 30 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.18692 of 2010
                         RAMCHANDRA PASWAN, Son of Basudeo Paswan,
                         resident of Village-Kathautia Kewal, P.S.-Fatehpur,
                         Distt.-Gaya
                                             Versus
                       1. THE STATE OF BIHAR
                       2. The Sub Divisional Officer, Sadar, Gaya
                                              -----------

2. 30.11.2010 Heard learned counsel for the petitioner

and the State.

The petitioner is aggrieved by the

cancellation of his Public Distribution System license

by order dated 11.1.2010 on the ground of

institution of Fatehpur P.S. Case No. 41 of 2008

against him under Sections 467, 468, 471 and 419

of the Indian Penal Code only.

It is submitted that earlier the license of

the petitioner was suspended by order dated

12.7.2008. Relying on a decision of this Court in

C.W.J.C. No. 14703 of 2009, it is submitted that as

interpreted by this Court under the Public

Distribution System Licensing Order, 2007 Clause-7,

there cannot be a double punishment both by way of

suspension and cancellation as they have been

interpreted to mean independent punishment.

The First Information Report being under

the provisions of the Penal Code only, Rule-7 sub
2

Clause-3 has no application at this stage as the First

Information Report has not been registered under

the Essential Commodities Act and it is purely

speculative presently under which provision the

charge may or may not be framed.

Counsel for the State submits that the

petitioner did not reply to the show cause notice

issued both with regard to the suspension and

cancellation.

If a First Information Report had not been

lodged against the petitioner, the order of this Court

in C.W.J.C. No. 14703 of 2009 may have had its

application indisputably to the petitioner. The

distinction lies in the institution of a First

Information Report against him. Even if this Court

finds the cancellation to be bad on that ground, the

institution of the First Information Report may be

sufficient justification for continued suspension

under Rule-7(III). But, this Court finds substance

in the submission made on behalf of the petitioner

that the First Information Report being under the

provisions of the Penal Code only, it is completely

speculative at this stage under what provision of law

the charge may or may not be framed. But, if charge

is framed against the petitioner under the provision
3

of the Essential Commodities Act, undoubtedly Rule-

7(III) then shall have it full application.

With that observation, the impugned

orders dated 12.7.2008 and 11.1.2010 are set aside

without prejudice to the rights of the respondents.

The writ application stands allowed.

P. Kumar                                        ( Navin Sinha, J.)