High Court Patna High Court - Orders

Baneshwar Mahto vs The State Of Bihar &Amp; Ors on 20 January, 2011

Patna High Court – Orders
Baneshwar Mahto vs The State Of Bihar &Amp; Ors on 20 January, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.2013 of 2005
                   BANESHWAR MAHTO, SON OF SHRI MADHUSUDAN
                   MAHTO,
                   RESIDENT OF VILLAGE GAZIYA, P.S. DANDGHORA,
                   DISTT. KATIHAR...........................PETITIONER.
                                     Versus
                   1.THE STATE OF BIHAR
                   2.THE COLLECTOR, KATIHAR
                   3.THE SUB-DIVISIONAL OFFICER, KATIHAR
                                                ....RESPONDENTS.

                   For the petitioner     : M/s N.K. Agrawal and D.N. Tiwari,
                                            Advocates.
                   For the respondents    : Mr. Rakesh Kr. Samrendra, SC-21
                                                  -----------

02/ 20.01.2011 Heard learned counsel for the petitioner and

learned counsel for the respondents State of Bihar and its

authorities.

2. This writ petition has been filed by the

petitioner challenging order dated 09.12.2004 (Annexure-1)

by which Sub-Divisional Officer, Katihar (respondent no.3)

cancelled Fair Price Shop Licence No.28 of 1985 under the

Public Distribution System.

3. It further transpires that when a proceeding

was initiated licence of the petitioner was suspended under

the provisions of the Bihar Trade Articles (Licences

Unification) Order, 1984 by the said authority vide order

dated 25.11.2002 (Anneuxre-4), whereafter an opportunity

for filing show cause was given to the petitioner, who also

filed his show-cause twice and finally vide order dated

09.12.2004 (Annexure-1) the said authority cancelled the

licence of the petitioner.

-2-

4. From the impugned order it is quite apparent

that the authority concerned had not considered the defence

taken by the petitioner and the materials produced by him

rather the said order was passed merely on the direction of the

District Magistrate, Katihar which was sent to the Sub-

Divisional Officer vide letter dated 04.12.2004 (Annexure-6)

issued by the Supply Officer, Katihar. As a result, the licence

of the petitioner had been cancelled in a cursory manner

without giving any reason and without pointing out any

lacuna in the conduct of the petitioner.

5. So far the District Magistrate is concerned, he

is an appellate authority as per the aforesaid Bihar Trade

Articles (Licences Unification ) Order, 1984 and he had no

jurisdiction to send such directions to the Sub-Divisional

Officers who according to the provisions of law had to apply

their independent minds on the facts and circumstances of the

case, pleadings of the parties and the materials available on

record which in the instant case is absolutely absent.

6. In the aforesaid facts and circumstances this

writ petition is allowed. Order of the Sub-Divisional Officer,

Katihar dated 09.12.2004 (Annexure-1) is hereby quashed

and the Sub-Divisional Officer, Katihar is directed to decide

the matter afresh considering the pleadings of the parties, the

materials and the provision of law applicable thereto without

being influenced and without considering the aforesaid order

or any other order in that regard passed by the District
-3-

Magistrate. If the petitioner files an application along with a

copy of this order within four weeks from today, the Sub-

Divisional Officer, Katihar shall hear the parties and decide

the matter by a speaking order within three months from the

date of receipt/production of a copy of this order.

Harish                                       (S.N. Hussain, J.)