High Court Patna High Court - Orders

Ravindra Nath Tiwary & Ors vs The Union Of India & Ors on 5 July, 2011

Patna High Court – Orders
Ravindra Nath Tiwary & Ors vs The Union Of India & Ors on 5 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.716 of 2011
                          1. RAVINDRA NATH TIWARY
                          2. SHOE KAMAL SINGH
                          3. ANJANI KUMAR TIWARY
                          4. SMT PREM KUMARI DEVI
                          5. RAMA ADHAR SINGH
                          6. SMT BUCHIYA DEVI
                          7. SHAYAM BIHARI TIWARY
                          8. SHATRUGHAN SINGH AND
                          9. HULASH YADAV, ALL RESIDENTS OF SIYADIH,
                             PIRO, BHOJPUR.
                                               VERSUS
                          1. THE UNION OF INDIA THROUGH SECRETARY,
                             FOOD AND CIVIL SUPPLY, GOVERNMENT OF
                             INDIA, N.DELHI
                          2. THROUGH     THE      DISTRICT MAGISTRATE,
                             BHOJPUR
                          3. THE DISTRICT SUPPLY OFFICER, BHOJPUR
                          4. THE SDM, PIRO
                          5. THE     BLOCK      DEVELOPMENT    OFFICER,
                             CHARPOKHARI
                          6. THE BLOCK SUPPLY OFFICER, CHARPOKHARI
                          7. THE MUKHIA, GRAM PANCNAYAT SIYADIH
                             WITHIN ANCHAL CHARPOKHARI.
                                              -----------

2 05.07.2011. Petitioners grievance is that in spite of their

representations filed along with all the required documents,

they have not been issued ration cards and their names have

not been entered in any of the lists of BPL/APL and

Antodaya list published in the Gram Panchayat Siyadiah

within Charpokhari Block within Sub-division Piro, Distt

Bhojpur at Ara, though they fall in BPL/APL and Antodaya

list.

Learned counsel for the petitioners submits that as per

provisions of the PDS (Control Order) 2001, respondent-
2

authorities are required to issue ration cards to the residents.

In my view, the petitioners should file a fresh

representation along with all the relevant documents and a

copy of this order before the Sub Divisional Officer, Piro,

who would examine the same and pass appropriate order

within two months.

Shashi                          ( S.P. Singh, J.)