IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1539 of 2009
Md.Parwez Quaiser @ Parwez Quaiser, Son of Saheeb Ahmad, Resident of Village Millat Nagar,
PS Araria, District Araria. ----- Petitioner.
Versus
1. The State of Bihar.
2. The Collector, Araria.
3. The S.D.O., Araria. ----- Respondents.
-----------
3 17.10.2011 Heard learned counsel for the petitioner and the counsel
appearing on behalf of the State.
The petitioner’s P.D.S. licence has been cancelled on the
ground that the petitioner was not selected by the District Selection
Committee as required under the Public District System (Control)
Order, 2001. This order came into effect on 20.2.2007 and as such,
the observation of the S.D.O. and the Collector of Araria that the
petitioner was not selected by the District Selection Committee on the
basis of the Public District System (Control) Order, 2001 is absolutely
unjustified.
In view of the aforesaid fact, this Court quashes the order
as contained in Annexures 5 and 6 and orders that the licence of the
petitioner should be restored.
This writ application is thus, allowed.
Sanjay (Sheema Ali Khan, J.)