IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16874 of 2007
BIRENDRA YADAVA
Versus
THE STATE OF BIHAR & ORS
-----------
2. 20-09-2010 Heard learned counsel for the petitioner and learned
counsel for the State.
This writ petition has been filed challenging order of
cancellation of petitioner’s licence of Fair Price Shop under the Public
Distribution System.
Four weeks time is allowed to the respondents to file
counter affidavit.
Put up this case under the heading “For Admission”
after four weeks.
Sujit (S.N.Hussain,J.)