High Court Patna High Court - Orders

Karu Choudhary vs The State Of Bihar & Ors on 7 July, 2011

Patna High Court – Orders
Karu Choudhary vs The State Of Bihar & Ors on 7 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.823 of 2011
                                 Karu Choudhary
                                        Versus
                            The State Of Bihar & Ors
                                      -----------

2 7.7.2011 The petitioner prays for quashing the order dated

2.12.2010 passed by the Sub-Divisional Officer, Sadar, Gaya

contained in memo no.1064 whereby the licence no.38/2007

under Public Distribution System (Control Order) 2001 has been

cancelled.

The petitioner submits that a copy of the enquiry

report was not given to him and Sheo Kumar Sah one of the

complainants is not a consumer under him. He submits that the

name of other complainant has not been mentioned in the order.

The petitioner further submits that as the impugned order has been

passed without thus giving adequate opportunity, the same may be

set aside.

A counter affidavit has been filed on behalf of the

State wherein it has been stated that pursuant to the complaint

made an enquiry was made by the Block Supply Officer,

Wazirganj who submitted enquiry report containing the statement

of several consumers.

Having heard learned counsel for the parties, I am of

the view that the petitioner should take all these points before the

Appellate Authority i.e. before the Collector, Gaya that the

impugned order passed by the Sub-Divisional Officer is bad in law
2

as the enquiry report has not been given to him. He may refer the

order dated 6.12.2010 passed in C.W.J.C.No.1201 of 2008 (Md.

Shafique Alam Vs State of Bihar & Ors) and its analogous cases.

In case the petitioner files an appeal, the learned Collector would

consider his application for condoning the delay in filing the

appeal as the petitioner was pursuing his remedy before this court.

The appeal be disposed of preferably within four months from the

date of condonation of delay.

With the aforesaid observations and directions, this

writ petition stands disposed of.

(S.P.Singh,J)

KHAN