IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14606 of 2010
Julum Paswan
Versus
The State Of Bihar & Ors
-----------
02. 11.07.2011 Learned counsel for the petitioner and the State are
present.
The writ petition has been filed for quashing the
order dated 17.04.2010 passed by the District Magistrate, Gaya
in P.D.S. Appeal No. 19 of 2008 dismissing the appeal of the
petitioner and affirming the order dated 31.12.2007 passed by
the Sub-Divisional Officer, Sadar, Gaya as contained in
Annexure-2, whereby the licence of the petitioner under the
Public Distribution System (Control) Order, 2001 (hereinafter
referred to as the ‘Order’) has been cancelled.
Learned counsel for the state prays for a short
adjournment to seek instruction and file counter affidavit.
As prayed, put up on 08.08.2011 retaining its
position.
(Jyoti Saran, J.)
S.Sb/-