High Court Patna High Court - Orders

Kuber Prasad vs The State Of Bihar &Amp; Ors on 29 November, 2010

Patna High Court – Orders
Kuber Prasad vs The State Of Bihar &Amp; Ors on 29 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.5440 of 2010
          1. KUBER PRASAD S/O LATE YAMUNA PRASAD R/O VILLAGE-
          REVEEL GANJ, P.S -REVEEL GANJ, DISTRICT- SARAN.
                                Versus
          1. THE STATE OF BIHAR THROUGH SECRETARY CIVIL SUPPLY
          DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
          2. THE DIVISIONAL COMMISSIONER, SARAN.
          3. THE DISTRICT MAGISTRATE, SARAN.
          4. THE SUB -DIVISIONAL OFFICER, CHAPRA SADAR, SARAN.
          5. THE ADDITIONAL DISTRICT SUPPLY OFFICER, SARAN.
          6. THE BLOCK SUPPLY OFFICER, REVEEL GANJ, SARAN.


          For the Petitioner:-       Mr. Khurshid Alam, Advocate
          For the State:-            Mr. Sunil Kr. Mandal, S.C.-15 &
                                     Mr. Abdus Shakoor, A.C. to S.C.-15
                                               -----------

05. 29.11.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner is aggrieved by the order dated

5.2.2010 passed by the Divisional Commissioner, Saran At

Chapra and the subsequent order dated 8.3.2010 by which

his Public Distribution System license has been suspended

and he has been directed to deposit Rs. 48,038/-.

It is submitted that the petitioner came to this

Court originally in C.W.J.C. No. 9369 of 2009 with the

grievance that on account of non-supply of coupons he is

unable to supply food grain articles meant for distribution

under the Antadoya Yojana to the beneficiaries and has

highlighted that articles are lying in the godown. The

counter affidavit blamed the petitioner. The Writ Court

declined to go into the allegations and counter allegations

and directed the Divisional Commissioner to look into the
2

matter, fix responsibility and take appropriate action

against the erring.

The petitioner claims to have filed his

representation on 17.9.2009 enclosing the order of the

Court. He asserts in paragraph-18 of the present

application that when nothing further transpired he filed

M.J.C. No. 13 of 2010 on 5.1.2010 for initiating contempt

proceedings. Thereafter the leaned Commissioner issued

notice to him on 3.2.2010 to appear before him for hearing.

The notice did not state any date for appearance and

hearing. It is asserted from paragraph-18 of the writ

application that the notice was received by the petitioner

on 4.2.2010. The next day i.e. 5.2.2010 was a Gazetted

holiday and therefore the petitioner appeared on 6.2.2010

and furnished all relevant materials. The petitioner on

8.3.2010 received two orders that his license had been

suspended and he was directed to pay the aforesaid

amount based on the final order of the Divisional

Commissioner dated 5.2.2010. Therefore the petitioner had

been denied the opportunity to defend himself.

Learned counsel for the State submits that the

order dated 8.3.2010 bearing no. 255 states that the

Divisional Commissioner has passed the order on

5.3.2010. Therefore 5.2.2010 being a Gazetted holiday is of

no relevance. If the petitioner did not appear on 5.2.2010
3

considering the urgency of the matter as this Court had

directed expedited disposal, he has only himself to blame.

The counter affidavit of the respondents does not

deny the submission of the representation by the petitioner

along with order dated 7.9.2009. Likewise, it is not in

dispute that the respondents were galvanized into the

action only after institution of the contempt application.

The notice dated 3.2.2010 of the Divisional Commissioner

fixed no date for hearing. The petitioner claims to have

appeared on 6.2.2010 asserting that 5.2.2010 was a

Gazetted holiday. All these facts have not been denied in

the counter affidavit which simply states that they need

no. The petitioner has brought on record the original copy

of the order passed by the Divisional Commissioner. From

the endorsement at the end, it is more than apparent that

the date is 5/2. The respondents in their counter affidavit

have not even asserted that the Divisional Commissioner

has not passed any order on 5.2.2010. They have not

considered it necessary to bring on record the original

order passed by the Divisional Commissioner which may

have revealed as to whether the order was passed on

5.2.2010 on 5.3.2010 as mentioned in the order dated

8.3.2010 being no. 255. In the nature of the controversy

created between the parties the failure of the respondents

to deny the specific assertion of facts with regard to dates,
4

this Court is left completely dissatisfied of fairness on part

of the Divisional Commissioner in passing order. The

notice dated 3.2.2010 was itself not in consonance with

law when it specified no date for hearing.

The order of the Divisional Commissioner dated

5.2.2010 is therefore set aside. Consequently, the orders

dated 8.3.2010 suspending his license and directing him to

deposit money also becomes non-sustainable and are set

aside.

The matter is remanded to the Divisional

Commissioner to fix a fresh date of hearing specifying in

notice to be issued by him, and then hear the petitioner

afresh and pass a reasoned and speaking order in

accordance with law preferably within a maximum period

of three months from the date of receipt/production of a

copy of this order.

The application stands allowed.

P.K                                    ( Navin Sinha, J.)