High Court Patna High Court - Orders

Chandeshwar Singh vs The State Of Bihar & Ors on 3 November, 2011

Patna High Court – Orders
Chandeshwar Singh vs The State Of Bihar & Ors on 3 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.15926 of 2011
                   ======================================================

Chandeshwar Singh S/O Late Gaya Singh R/O Village – Moriyawan
Sheograh, P.O. – Datiana, P.S. Bikaram, District – Patna

…. …. Petitioner/s
Versus

1. The State Of Bihar Through The Principal Secretary, Food And
Consumer Protection Department, Govt. Of India, Old Secretariat, Patna

2. The Deputy Development Commissioner, Patna

3. The S.D.O., Paliganj

4. The Block Development Officer, Bikramganj

5. The Mukhia, Moriyawan Panchayat, District – Patna

…. …. Respondent/s
======================================================

02/ 03-11-2011 The petitioner, who is a PDS dealer, prays for quashing

the letter dated 02.06.2011 passed by the B.D.O., Bikramganj,

whereby he has been directed to refund the value towards the

value of undistributed rice allotted under SGRY/FFW scheme. The

impugned letter dated 02.06.2011 does not show the quantity of

rice which remained undistributed.

The petitioner submits that only the quantity allotted to

the petitioner has been shown in the impugned order, which is to

the tune of 87.10 quintals.

This application is disposed of, in terms of order dated

06.07.2011 passed in C.W.J.C. No. 757 of 2011, with the

condition that petitioner would deposit 15% of 87.10 quintals at

the rate of Rs.10/- per kilogram six weeks from today.

In the meantime, no coercive steps would be taken
2 Patna High Court CWJC No.15926 of 2011 (2) dt.03-11-2011

2/2

against the petitioner. The petitioner should file his representation

within six weeks, which would be disposed of by the respondents

within further ten weeks.

(Samarendra Pratap Singh, J)

DKS/