High Court Patna High Court - Orders

Rajendra Prasad Yadav vs The State Of Bihar &Amp; Anr on 4 October, 2010

Patna High Court – Orders
Rajendra Prasad Yadav vs The State Of Bihar &Amp; Anr on 4 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.12732 of 2010
                   BIMAL KUMAR SINGH S/O LATE BHARAT BHUSHAN SINGH
                   R/O VILL MIHIRPUR, P.O.KADRACHAK,P.S.SHAMBHUJGANJ,
                   DISTT-BANKA
                                                           ..........PETITIONER.
                                       Versus
                   1. THE STATE OF BIHAR THROUGH THE SECRETARY, FOOD
                   AND CONSUMER PROTECTION DEPARTMENT                 OLD
                   SECRETARIAT, PATNA
                   2. THE COLLECTOR BANKA, DISTT-BANKA
                   3. THE SUB-DIVISIONAL OFFICER BANKA, DISTT-BANKA
                                       with
                                  CWJC No.15597 of 2010
                   RAJENDRA PRASAD YADAV, S/O LATE MALOKI YADAV,
                   RESIDENT OF VILLAGE- GHUTHIYAR, PS.- FULLIDUMAR,
                   DISTRICT- BANKA.
                                                          ..........PETITIONERS.
                                       Versus
                   1. THE STATE OF BIHAR THROUGH THE SECRETARY, FOOD
                   AND CONSUMER PROTECTION DEPARTMENT                 OLD
                   SECRETARIAT, PATNA
                   2.. THE LICENSING AUTHORITY SUB-DIVISIONAL OFFICER
                   BANKA, DISTT-BANKA
                                                         ..........RESPONDENTS.

                                      with
                                 CWJC No.15622 of 2010
                   UMESH NARAYAN DAS, S/O LATE CHANDRA NARAYAN DAS,
                   R/O VILAGE- LALUCHAK, WARD NO. 47, P.O & P.S-
                   ISHAKCHAK, DISTRICT- BHAGALPUR.
                                                            ..........PETITIONER.
                                      Versus
                   1. THE STATE OF BIHAR THROUGH THE SECRETARY, FOOD
                   AND CONSUMER PROTECTION DEPARTMENT                  OLD
                   SECRETARIAT, PATNA
                   2. THE SUB-DIVISIONAL OFFICER, SADAR BHAGALPUR,
                   DISTRICT- BHAGALPUR.
                                                        ..........RESPONDENTS.
                                                   -----------

02/ 04.10.2010 Heard learned counsel for the petitioners and

learned for the State of Bihar and its authorities.

2. These writ petitions have been filed by the

petitioners against the orders of suspension of their respective

licenses for running fair price shop under the Public
-2-

Distribution System.

3. Grievance of the petitioners is that respondents-

authorities are continuing the suspension of their respective

licences beyond the period of ninety days.

4. Although learned counsel for the respondents

vehemently opposes the contention of learned counsel for the

petitioners, but law is very clear in this regard. Clause-7 of the

Government of Bihar, Food Supply & Commerce Department

Public Distribution System (Control) Order, 2001, notified

vide G.S.R.1 dated 20.02.2007 ( hereinafter referred to as ‘ the

Bihar Control Order of 2001’ for the sake of brevity )

specifically provides that suspension is a punishment and it

cannot exceed ninety days. Earlier also Sub-clause (ii) of

Clause 11 of the Bihar Trade Articles ( Licenses Unification)

Order, 1984 (hereinafter referred to as ‘the Bihar licensing

Order of 1984’ for the sake of brevity ) provided that the

license can be suspended for a period not exceeding ninety

days and this matter has been settled by a plethora of decisions

of this court including the Judgments in case of M/s Yugal

Kishore Rastogi Vs The State of Bihar, reported in 1988 PLJR

571 as well as the decision of this court in Pradhuman

Chaudhary vs The State of Bihar and Others( C.W.J.C No.

6966 of 2008 and other cases) decided on 14.07.2010.

5. In the said circumstances, these writ petitions

are allowed with a direction/observation that the orders of

respondents-authorities concerned suspending respective
-3-

licenses of the petitioners would be limited to ninety days only

from the date of suspension, whereafter the respective orders of

suspension of the licenses of the petitioners would cease to

have any legal effect.

Ranjan                                      (S.N. Hussain, J.)