High Court Patna High Court - Orders

Hasnain Ahmad Khan vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Hasnain Ahmad Khan vs The State Of Bihar &Amp; Ors on 6 December, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.1201 of 2008
     MD.SAFIQUE ALAM, SON OF LATE ABDUL AZIZ, R/O BODH GAYA,
     P.S. BODH GAYA, DISTT. GAYA.
                              Versus
1.    THE STATE OF BIHAR.
2.    SECRETARY, FOOD AND CIVIL SUPPLIES, GOVT. OF BIHAR,
      PATNA.
3.    SUB-DIVISIONAL OFFICER, SADAR, GAYA.
4.    ASSISTANT DISTRICT SUPPLY OFFICER, SADAR GAYA.
5.    MARKETING OFFICER, GAYA TOWN, GAYA.
                                  With
                         CWJC No.2365 of 2008
     MD.SABIR ALAM, SON OF LATE KASIM, R/O CHHACHH, P.S. BODH
     GAYA, DISTRICT GAYA.
                              Versus
1.    THE STATE OF BIHAR.
2.    SECRETARY, FOOD AND CIVIL SUPPLIES, GOVT. OF BIHAR,
      PATNA.
3.    THE DISTRICT SUPPLY OFFICER, GAYA.
4.    THE SUB-DIVISIONAL OFFICER, SADAR, GAYA.
5.    BLOCK SUPPLY OFFICER, FATEHPUR, DISTT. GAYA.
6.    BLOCK SUPPLY OFFICER, SADAR, GAYA, DISTT. GAYA.
7.    BLOCK SUPPLY OFFICER, WAZIRGANJ, DISTT. GAYA.
                                  With
                         CWJC No.2492 of 2008
              BAL RAM PASWAN, SON OF LAL MUNI PASWAN,
              R/O MORA TAL, P.S. BODH GAYA, DISTT. GAYA.
                                   Versus
1.    THE STATE OF BIHAR.
2.    THE SECRETARY, FOOD AND CIVIL SUPPLIES, GOVT. OF BIHAR,
      PATNA.
3.    THE DISTRICT SUPPLY OFFICER, GAYA.
4.    THE SUB-DIVISIONAL OFFICER, SADAR, GAYA.
5.    BLOCK SUPPLY OFFICER, ZARIGANJ, GAYA
                                   With
                         CWJC No.2503 of 2008
     RAM BRIKSH PRASAD MEHTA, SON OF JAGAN PRASAD MEHTA,
     R/O VILLAGE BAKRAUR, P.S. BODH GAYA, DISTT. GAYA.
                                   Versus
1.    THE STATE OF BIHAR
2.    THE SECRETARY, FOOD AND CIVIL SUPPLIES, GOVT. OF BIHAR,
      PATNA.
3.    THE DISTRICT SUPPLY OFFICER, GAYA.
4.    THE SUB-DIVISIONAL OFFICER, SADAR, GAYA.
5.    BLOCK SUPPLY OFFICER, FATEHPUR, DISTT. GAYA.
6.    BLOCK SUPPLY OFFICER, MANPUR, GAYA.
                                  With
                         CWJC No.2719 of 2008
       JAGAT NANDAN PRASAD, SON OF SRI HARIHAR PRASAD, R/O
        BATASPUR, P.S. BODH GAYA, DISTT. GAYA.
                                             -2-




                                             Versus
               1. THE STATE OF BIHAR.
               2. SECRETARY, FOOD AND CIVIL SUPPLIES, GOVT. OF BIHAR,
                  PATNA.
               3. SUB-DIVISIONAL OFFICER, SADAR, GAYA.
               4. BLOCK SUPPLY OFFICER, FATEHPUR(GAYA).
               5. BLOCK SUPPLY OFFICER, MANPUR(GAYA)
                                            With
                                    CWJC No.2918 of 2008
                   HASNAIN AHMAD KHAN, SON OF KALAMUDDIN KHAN, R/O
                   VILLAGE HATHIYAR, P.S. BODH GAYA, DISTRICT GAYA.
                                             Versus
               1. THE STATE OF BIHAR.
               2. THE SECRETARY, FOOD AND CIVIL SUPPLIES, GOVT. OF BIHAR,
                  PATNA.
               3. THE DISTRICT SUPPLY OFFICER, GAYA.
               4. THE SUB-DIVISIONAL OFFICER, SADAR, GAYA.
               5. BLOCK SUPPLY OFFICER, WAZIRGANJ, GAYA

For the petitioners : M/s. Surnedra Kr. Singh, S. Hafez Ahmad, Advocates.
     For the State : M/s. Pramod Kumar, AC to SC-1, S.B.N. Singh, AC to SC-17, Chandan
                     Kr. Verma, AC to AAG-8, Arjun Prasad Singh, AC to SC-2, Advocates.
                                                       -----------

05. 06.12.2010 Heard learned counsel for the petitioners and the State.

2. In this batch of writ petition petitioners are the PDS

dealer. They have challenged the order dated 26.11.2007 passed by

the Sub-Divisional Officer, Sadar, Gaya, whereunder their PDS

licence has been cancelled in response to notice dated 25.7.2007. On

the direction of the Sub-Divisional Officer, Sadar, Gaya officers of the

supply section of the sub division, executive magistrates serving under

the Sub-Divisional Officer as also the Block Supply Officer inspected

the shop premises of the petitioners and found irregularities, including

the fact that the premises of four of the petitioners was found locked.

On the basis of the report dated 26.6.2007, notice dated 25.7.2007 was

issued to the petitioners asking them to show cause as to why for the

irregularities found during inspection and noted in the notice dated
-3-

25.7.2007 their PDS licence be not cancelled.

3. In response to notice dated 25.7.2007 petitioners filed

their show cause reply disputing the allegation and submitted that

without serving the copy of the report, on the basis of which notice

dated 25.7.2007 has been issued, they are deprived of the adequate

opportunity to defend themselves. The Sub-Divisional Officer having

considered the show cause rejected the same under the impugned

order dated 26.11.2007 without even serving the copy of the report on

the basis of which notice dated 25.7.2007 was issued and order dated

26.11.2007 was passed. During the hearing of these petitions counsel

for the petitioners again reiterated the same submission that on

account of failure of the Sub-Divisional Officer to serve on the

petitioners the copy of the report dated 26.6.2007 petitioners have

been handicapped in filing their reply. It is submitted that had the

copy of the report dated 26.6.2007 been served on the petitioners they

would have satisfied the Sub-Divisional Officer that the irregularities

found in the report is not correct.

4. Counsel for the State, although filed counter affidavit in

each of the writ petitions but did not dispute the submission that copy

of the report dated 26.6.2007 was not served on the petitioners.

Counsel for the State, however pointed out that the order impugned is

appealable and petitioners be relegated to the forum of appeal.

5. Having heard counsel for the parties, it is quite evident

that order dated 26.11.2007 has been passed by the Sub-Divisional

Officer without serving copy of the report dated 26.6.2007 and in my
-4-

opinion, service of report dated 26.6.2007 which was the basis of the

notice dated 25.7.2007 was quite essential so as to satisfy the

requirement of natural justice. Accordingly, I set aside the impugned

order dated 26.11.2007 and direct the petitioners to appear before the

Sub-Divisional Officer, Sadar Gaya, who shall serve the copy of the

report dated 26.6.2007 on the petitioners, thereafter petitioner shall

file their further reply and the matter be again considered by the Sub-

Divisional Officer, as early as possible, in any case within one month

from the date of receipt of a copy of the show cause reply. Present

direction has been issued ignoring the submission of the counsel for

the State that against the impugned order petitioners have remedy of

appeal, as these writ petitions have remained pending in this Court for

over two years. It is made clear that report dated 26.6.2007 be served

on the petitioners within one week of the receipt of this order by the

Sub-Divisional Officer.

6. The writ application(s) are, accordingly, disposed of.

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