High Court Jharkhand High Court

Mamta Devi vs State Of Jharkhand & Ors on 23 February, 2011

Jharkhand High Court
Mamta Devi vs State Of Jharkhand & Ors on 23 February, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P.(C) No. 174 of 2011
                                      ---
       Mamta Devi                                                  Petitioner
                                    Versus
        The State of Jharkhand through the
        Secretary, Food Supply and Commerce
        Department, Govt. of Jharkhand & others                 Respondents
                                      ---
       CORAM:      The Hon'ble Mr. Justice R.K. Merathia
                                      ---
       For the Petitioner:   None
       For the Respondents: JC to G.P.-II

                                    ---
3.23.02.2011

On 21.2.2011 nobody appeared on behalf of the petitioner,
though State counsel was present. However, case was passed over for
the day. Today also, nobody appears on behalf of the petitioner to
press this writ petition, though counsel for the State is present.

This writ petition has been filed for a direction upon the
respondent no. 3-SDO to transfer the P.D.S. shop bearing licence no.
3/2010 in favour of the petitioner on humanitarian ground.

It was pointed out by the State counsel that it appears
from the pleadings that after the death of the licencee, it was
transferred in the name of his wife. But now, she has prayed for
transfer of the licence in the name of the petitioner who happens to be
her ‘Gotni’. He further submitted that there is no provision in the law
for such transfer.

After examining the Unification and the P.D.S. Control
Order, 2001, it appears that there is no provision of transfer of the
licence. In the circumstances, I find no merit in this writ petition,
which is accordingly dismissed.

(R.K. Merathia, J)
Ranjeet/