IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18567 of 2009
1. DOMAN PRASAD S/O LATE JAYMANGAL SAH R/O MOHALLA-
RAJENDRA PATH, TELBIGHA, P.S.- KOTWALI IN THE DISTRICT OF
GAYA
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE-CUM-COLLECTOR GAYA
3. THE SUB-DIVISIONAL OFFICER SADAR, GAYA
4. THE EXECUTIVE MAGISTRATE (ENQUIRY TEAM-1) SADAR,
GAYA
5. THE BLOCK SUPPLY OFFICER SADAR, GAYA
-----------
02. 28.02.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Assailing the order dated 31.12.2007 cancelling
the P.D.S. license, learned counsel submits that the order
is speculative in nature, not based on any conclusive
finding before taking away the livelihood of the petitioner.
The contention is therefore of an arbitrary order.
The Court refrains from making any
observation on the order in view of the pendency of Appeal
No. 29 of 2008 preferred against the cancellation.
Let the appellate authority dispose off the
appeal by a reasoned and speaking order within a
maximum period of four weeks from the date of
receipt/production of a copy of this order, if not already
disposed.
The application stands disposed.
P.K. ( Navin Sinha, J.)