IN THE HIGH COURT OF JUDICATURE AT PATNA
C.W.J.C. No.4244 of 2010
Kamlesh Kumar S/O Sri Rajendra Prasad Vill.-
Daulatabad, P.S.- Dhanarua, Distt.- Patna
Versus
1. The State Of Bihar Through Collector Patna
2. The Addl. District Magistrate Supply, Patna
3. The S.D.O. Masaurhi Sub-Division, Distt.- Patna
4. The B.S.O. Dhanarua, Distt.- Patna
----------------------------------
04. 24.08.2011 Heard Mr. Vijay Anand, learned counsel appearing on
behalf of the petitioner and Mr. Subhash Prasad Singh, G.A. 7 for
the State.
The writ petition was filed seeking a direction to the
respondents for consideration of the case of the petitioner for grant
of dealership under the Public Distribution System (Control) Order,
2001 pursuant to the recommendation of the licensing authority
being Sub-Divisional Officer, Masaurhi as contained in his letter
no. 613 dated 24.09.2004 placed at Annexure-4 of the writ petition.
It is the contention of the petitioner that despite the
recommendation of the Sub-Divisional Officer, Masaurhi
recommending the grant of dealership in favour of the petitioner,
the matter has remained pending at the level of the District Level
Selection Committee, Patna and hence the present writ petition.
A counter affidavit has been filed today on behalf of the
respondent nos. 1 to 4 and in paragraph-10 of the counter affidavit
an undertaking has been given by the Sub-Divisional Officer,
Masaurhi, district-Patna that the District Level Selection
Committee, Patna would take a final decision of the
2
recommendation made by the Sub-Divisional Officer, Masaurhi
within a week.
In view of the statement made by the Sub-Divisional
Officer, Masaurhi, district-Patna, the writ petition is disposed of.
(Jyoti Saran, J.)
S.Sb/-