High Court Patna High Court - Orders

Umesh Mandal vs The State Of Bihar & Ors on 16 September, 2011

Patna High Court – Orders
Umesh Mandal vs The State Of Bihar & Ors on 16 September, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.17418 of 2010
                                              Umesh Mandal
                                                   Versus
                                      The State Of Bihar & Ors
                                         ------------------------

02/ 16.09.2011 The writ petition has been filed questioning the order

dated 30.09.2010 passed by the Licensing Authority-cum-Sub-

Divisional Officer, Navgachhiya, whereby the license of the

petitioner granted to him under the provisions of the Public

Distribution System (Control) Order, 2001 has been cancelled.

It is the contention of the petitioner that the said order

has been passed by the licensing authority in gross violation of the

statutory provisions and the principles of natural justice inasmuch as

neither any show cause nor any opportunity of hearing was provided

to the petitioner before passing the order impugned.

Mr. Gopi Jha, Assisting counsel to G.P. 25 appears and

prays for time to seek instruction and file counter affidavit.

As prayed, put up on 20.10.2011 retaining its position.

(Jyoti Saran, J.)
S.Sb/-