High Court Patna High Court - Orders

Mahesh Kant Jha vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Mahesh Kant Jha vs The State Of Bihar &Amp; Ors on 6 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.16638 of 2009
         1. MAHESH KANT JHA S/O BHAIYAJEE JHA R/O VILL.- DABHARI,
         P.S.- PANDAUL, DISTT.- MADHUBANI
                               Versus
         1. THE STATE OF BIHAR
         2. DISTRICT MAGISTRATE MADHUBANI
         3. SUB DIVISIONAL OFFICER SADAR MADHUBANI
         4. BLOCK SUPPLY OFFICER HARLAKHI AND MADHEPUR BLOCK,
         DISTT.- MADHUBANI
                                       -----------

2. 6.12.2010 Heard learned counsel for the petitioner and

the State.

The petitioner, a P.D.S. licensee, is aggrieved

by the order dated 9.8.2008, cancelling his licence for

alleged violations of the terms and conditions as

affirmed in appeal on 20.6.2009.

Learned counsel for the petitioner fairly

acknowledges that two persons have deposed during

inquiry that the petitioner was distributing two litres

instead of three litres of Kerosene Oil. If that be

correct, this Court cannot go into the sufficiency of the

evidence in exercise of its power of judicial review.

The Court shall only see whether there is evidence or

do the findings suffer from perversity. On the own

showing of the petitioner, the findings did not suffer

from any perversity.

The second ground was that the shop was

found closed on the date of inspection.

Reliance is placed on a decision reported in
2

1996(2) PLJR 53, to submit that cancellation of the

licence for one day closure was too harsh a

punishment.

The Court in exercise of its power of judicial

review is primarily concerned with the decision

making process and not the final decision itself unless

it suffers from grave arbitrariness, illogical or

perversity. The petitioner acknowledges that he did

not produce any evidence before the S.D.O. or the

Collector in support of his plea that on the date of

inspection he had gone to the State Bank for

preparation of a Bank draft which was deposited the

same day in the Block Development Office. If that be

so, the petitioner has only to blame himself for the

findings of the authority that his explanation on that

account was not acceptable.

Counsel for the State rightly submits that

whether the punishment was excessive or not should

be left to the authorities to decide.

The petitioner is stated to be an agent of the

State Government for distribution of essential

commodities to the down trodden Section of society.

The agency is governed by a statutory relationship. It

shall be primarily for the Principal to decide if he

wants to continue with the services of the agent or
3

not.

The impugned order therefore calls for no

interference by the Court in exercise of writ

jurisdiction. To that extent, the writ application is

dismissed.

Notwithstanding the dismissal of the writ

application, if the petitioner represents on the ground

that the punishment was excessive not commensurate

with the charges against him, nothing precludes the

respondents from considering matters in their own

wisdom in accordance with law, preferably without

undue delay.

P. Kumar                                                ( Navin Sinha, J.)