High Court Patna High Court - Orders

Dadan Singh vs The State Of Bihar &Amp; Ors on 16 December, 2010

Patna High Court – Orders
Dadan Singh vs The State Of Bihar &Amp; Ors on 16 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.14065 of 2008
                         DADAN SINGH, SON OF DUDHNATH SINGH, VILLAGE
                         BUDHWAL, P.S. JAGDISHPUR, DIST. BHOJPUR AT ARRAH.
                                            Versus
                     1. THE STATE OF BIHAR THROUGH THE COLLECTOR,
                        BHOJPUR.
                     2. THE SUB-DIVISIONAL OFFICER, JAGDISHPUR, BHOJPUR,
                        ARRAH.
                     3. THE PRAKHAND VIKAS PADADHIKARI, JAGDISHPUR,
                        BHOJPUR, ARRAH.
                                            -----------

03. 16.12.2010 The PDS licence of the petitioner has been cancelled as he

has been made accused in a criminal case, which is under trial. The

cancellation made during the pendency of the criminal case shall be

subject to the result of the aforesaid trail.

With the observation aforesaid, the writ petition is disposed

of.

(V.N. Sinha, J.)
Rajesh/