IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2636 of 2010
1. AJAY KUMAR S/O SRI BISHWANATH PRASAD PROPRIETOR OF KISHAN SEVA
KENDRA, BAKARPUR, P.S.- SONEPUR, DISTT.- SARAN
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT AGRICULTURE OFFICER SARAN AT CHAPRA
with
CWJC No.2370 of 2010
1. ANIL KUMAR CHAURASIA S/O MUNI PRASAD CHAURASIA PROPRIETOR OF RAVI
KHAD BEEJ BHANDAR, BAKARPUR, P.S. SONEPUR, DISTT.- SARAN
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT AGRICULTURE OFFICER SARAN AT CHAPRA
-----------
5. 07.12.2010 Heard learned Counsel for the petitioners and the learned
Counsel for the State.
Learned Senior Counsel Shri N. K. Agrawal very fairly
submits from Annexure ‘A’ to the counter affidavit in both writ
applications that the suspension of the fertilizer licence having
been revoked by the authorities in November 2010 the writ
applications have become infructuous to that extent. But he
expresses an apprehension that the licenses were valid till March
2010 and the authorities may not accept any application for
renewal on ground that the time stipulated to apply after March
2010 has expired.
The licenses of the petitioners were suspended in
November 2009 and had its validity till March 2010. If the
respondents have revoked the suspension in November 2010 by
a fiction of law it would be deemed that their licenses have
expired in November 2010 and they are eligible to apply on that
basis to be considered for renewal of licence in accordance with
law.
The writ applications stand disposed.
Snkumar/- (Navin Sinha,J.)