High Court Patna High Court - Orders

Kavi Paswan vs The State Of Bihar & Ors on 3 November, 2011

Patna High Court – Orders
Kavi Paswan vs The State Of Bihar & Ors on 3 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.8135 of 2010
1. Md. Atikur Rahman S/O Md. Hanif R/O Vill.- Bela,
P.S.- Sonbarsa, Distt.- Sitamarhi
                     Versus
1. The State Of Bihar Through Collector, Sitamarhi
2. Collector, Sitamarhi
3. Sub Divisional Officer, Sitamarhi Sadar
4. Block Supply Officer, Sonbarsa, Sitamarhi
           ----------------------------------

with
Civil Writ Jurisdiction Case No.8143 of 2010

1. Ashok Kumar Singh S/O Madan Singh R/O Vill.-
Bhagwan Pur, P.S.- Sonbarsa, Distt.- Sitamarhi
Versus

1. The State Of Bihar Through Collector, Sitamarhi

2. Collector, Sitamarhi

3. Sub Divisional Officer, Sitamarhi Sadar

4. Block Supply Officer, Sonbarsa, Sitamarhi

———————————-

with
Civil Writ Jurisdiction Case No.8230 of 2010

1. Raghu Bhushan Prasad, S/O Late Rajendra Prasad,
R/O Village Sonbarsa Tole Chilari,P.S.-
Sonbarsa,District-Sitamarhi.

Versus

1. The State Of Bihar Through Collector,Sitamarhi.

2. Collector,Sitamarhi.

3. Sub Divisional Officer, Sitamarhi. Sadar.

4. Block Supply Officer,Sonbarsa,Sitamarhi.

———————————-

with
Civil Writ Jurisdiction Case No.9248 of 2010

1. Surya Dev Jha S/O Rijhan Jha R/O Vill.- Marpa,
P.S.- Kanhouli, Distt.- Sitamarhi
Versus

1. The State Of Bihar Through Collector, Sitamarhi

2. Collector, Sitamarhi

3. Sub Divisional Officer Sitamarhi Sadar

4. Block Supply Officer Sonbarsa, Sitamarhi

———————————-

with
Civil Writ Jurisdiction Case No.9483 of 2010

1. Kavi Paswan S/O Uchit Paswan R/O Vill.- Bhasar,
P.S.- Kanhouli, Distt.- Sitamarhi
Versus

1. The State Of Bihar Through Collector, Sitamarhi

2. Collector, Sitamarhi

3. Sub Divisional Officer, Sitamarhi Sadar

4. Block Supply Officer, Sonbarsa, Sitamarhi

———————————-

with
2

Civil Writ Jurisdiction Case No.9523 of 2010

1. Baldeo Prasad S/O Ram Lakshan Mahto R/O Vill
Bhaluaha, P.S.Sonbarsa, Distt-Sitamarhi

Versus

1. The State Of Bihar Through Collector Sitamarhi

2. Collector Sitamarhi

3. Sub Divisional Officer Sitamarhi Sadar

4. Block Supply Officer Sonbarsa, Sitamarhi

———————————-

with
Civil Writ Jurisdiction Case No.9529 of 2010

1. Rajdeo Ram S/O Bihari Ram R/O Vill Bhasar,
P.S.Kanhouli, Distt-Sitamarhi

Versus

1. The State Of Bihar Through Collector Sitamarhi

2. Collector Sitamarhi

3. Sub Divisional Officer Sitamarhi Sadar

4. Block Supply Officer Sonbarsa, Sitamarhi

———————————-

with
Civil Writ Jurisdiction Case No.9541 of 2010

1. Chulhai Mahto S/O Shivdhari Mahto R/O Vill Pipra
Ghat, P.S.Sonbarsa, Distt-Sitamarhi
Versus

1. The State Of Bihar Through Collector Sitamarhi

2. Collector Sitamarhi

3. Sub Divisional Officer Sitamarhi Sadar

4. Block Supply Officer Sonbarsa, Sitamarhi

———————————-

with
Civil Writ Jurisdiction Case No.9640 of 2010

1. Surendra Paswan S/O Late Bhola Paswan R/O Vill.-
Bhasar, P.S.- Kanhouli, Distt.- Sitamarhi
Versus

1. The State Of Bihar Through Collector, Sitamarhi

2. Collector, Sitamarhi

3. Sub Divisional Officer, Sitamarhi Sadar

4. Block Supply Officer, Sonbarsa, Sitamarhi

———————————-

with
Civil Writ Jurisdiction Case No.9841 of 2010

1. Ramyash Rai S/O Ram Dular Rai R/O Vill.-
Dalkawa, P.S.- Sonbarsa, Distt.- Sitamarhi
Versus

1. The State Of Bihar Through Collector, Sitamarhi

2. Collector, Sitamarhi

3. Sub Divisional Officer, Sitamarhi Sadar

4. Block Supply Officer, Sonbarsa, Sitamarhi

———————————-

with
3

Civil Writ Jurisdiction Case No.9848 of 2010

1. Jawahar Lal Sah S/O Late Ram Autar Sah R/O
Vill.- Kachour, P.S.- Kanhouli, Distt.- Sitamarhi
Versus

1. The State Of Bihar Through Collector, Sitamarhi

2. Collector, Sitamarhi

3. Sub Divisional Officer, Sitamarhi

4. Block Supply Officer, Sonbarsa, Sitamarhi.

———————————-

2 03.11.2011. Mr. Harshvardhan Shiv Sundram,

learned counsel for the petitioners and

learned counsel for the State in the

respective writ petitions are present.

The petitioners have questioned the

order dated 28.5.1999 whereby their

respective licences granted under the Public

Distribution System have been cancelled by a

cyclostyled order which are placed at

Annexure-4 of the respective writ petitions.

It is the contention of the writ

petitioners that a batch of writ petitions

questioning the mechanical manner in which

the order of cancellation has been passed,

came up for consideration before this Court

in C.W.J.C.No.354 of 2006 and analogous

cases and a bench of this Court by order

dated 22.2.2010 (as modified on 15.3.2010)

was pleased to allow the writ petitions and

the matter was remitted back to the

Licensing Authority for fresh consideration
4

and disposal in accordance with law.

Learned counsel for the petitioners

submits that the Bench while allowing the

writ petitions had also taken note of the

delay that had occasioned in approaching

this Court but considering the manner in

which the orders had been passed, the writ

petitions were allowed.

Having heard learned counsel for

the parties and considering the order dated

22.2.2010 passed in C.W.J.C.No.354 of 2006

and other cases, these batch of writ

petitions are also disposed of in terms of

the said order and the impugned order dated

28.5.1999 of the respective writ petitions

placed at Annexure-4 thereof, are quashed

and set aside and the matter is remitted

back to the Licensing Authority-cum-Sub

Divisional Officer, Sitamarhi to reconsider

the matter and pass a fresh order in

accordance with law.

ahk
(Jyoti Saran, J.)