Delhi High Court High Court

M/S Bharat Stores vs Govt. Of Nct Of Delhi & Ors on 19 August, 2011

Delhi High Court
M/S Bharat Stores vs Govt. Of Nct Of Delhi & Ors on 19 August, 2011
Author: Rajiv Sahai Endlaw
$~58
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                         Date of decision: 19th August, 2011

+       W.P.(C) 6010/2011, CM No.12142/2011 (for stay) & CM
        No.12145/2011 (for direction)

        M/S BHARAT STORES                                   ..... Petitioner
                     Through:            Mr. Puneet Mittal & Mr. Manoj
                                         Kumar, Advocates.

                                  Versus

        GOVT. OF NCT OF DELHI & ORS             ..... Respondents
                     Through: Mr. Navralin Choudhary, Adv.

CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.      Whether reporters of Local papers may         Yes
        be allowed to see the judgment?

2.      To be referred to the reporter or not?               Yes

3.      Whether the judgment should be reported              Yes
        in the Digest?

RAJIV SAHAI ENDLAW, J.

1. The challenge in this petition is to the order dated 4 th August, 2011 of

the Assistant Commissioner (North), Department of Food, Supplies &

Consumer Affairs, Govt. of Delhi cancelling the authorization earlier

granted to the petitioner for running/operating a fair price shop.
WP(C) 6010/2011 Page 1 of 5

2. Admittedly, the said order is appealable before the Additional

Commissioner.

3. The petitioner has however preferred this petition for the reason of the

Assistant Commissioner, in the order impugned in this petition having

mentioned that the “administrative approval of Additional Commissioner

(North) has been obtained”. It is the contention of the counsel for the

petitioner that the Appellate Authority having already granted the

administrative approval for the order of the Assistant Commissioner, has

denuded himself from the right to hear the appeal and thus the only remedy

available to the petitioner is by way of this petition.

4. I am of the opinion that mere recording by the Assistant

Commissioner of the fact that administrative approval had been obtained

from the superior administrative authority would not interfere with the

hearing of the appeal. This Bench for the last over one month has come

across several orders of the Additional Commissioner setting aside the

orders of the Assistant Commissioner. The Additional Commissioner while

hearing the appeal exercises quasi judicial powers and is not to be

influenced by the administrative approval if any given to the orders
WP(C) 6010/2011 Page 2 of 5
impugned before him/her.

5. The Division Bench of this Court in P.K. Gupta v. Gold Craft

Cooperative Group Housing Society Ltd. 1996(37) DRJ 69 held that a

matter may come up before the authority, in that case Registrar Co-operative

Societies, in two jurisdictions; one, of appeal; the other, of approval. In

appeal, the entire subject matter of controversy stands reopened before the

appellate authority, appeal is a vested right, parties have to be heard. While

approval is an administrative act in which no one can claim a right of

hearing or participation. The Supreme Court in Vijayadevi Navalkishore

Bhartia v. Land Acquisition Officer (2003) 5 SCC 83 held that approval is

not an appellate function. As distinct therefrom, the Supreme Court in

Nagendra Nath Bora v. Commr. of Hills Division & Appeals, Assam AIR

1958 SC 398 has held that where a right is vested in an authority to hear

appeals, it becomes its duty to hear judicially, i.e., to say, in an objective

manner, impartially and after giving reasonable opportunity to the parties

concerned to place their cases before it. Halsbury’s Laws of England were

relied upon by the Apex Court to hold that when an administrative body in

arriving at its decision has at no stage any form of lis before it, it cannot be

WP(C) 6010/2011 Page 3 of 5
said that it is under a duty at any time to act judicially. Lord Haldane in

Local Government Board v. Arlidge [1915] A.C. 120 was quoted to hold

that those on whom duty to decide appeal is imposed have to act judicially,

deal with the questions raised without bias and must give opportunity to all

parties to present their case.

6. The counsel for the petitioner has next contended that the appeals and

the applications for stay remain pending before the Additional

Commissioner for long and has sought a direction for disposal thereof in a

time bound manner.

7. The counsel for the respondents appearing on advance notice has been

heard on the aforesaid aspect.

8. The writ petition is therefore disposed of as not maintainable owing to

the alternative remedy of appeal being available to the petitioner and with

liberty to the petitioner to avail thereof. The Additional Commissioner is

directed to dispose of, if not the entire appeal, at least the application for

interim relief within four weeks of the appeal being preferred and the appeal

latest within eight weeks from the date of filing.

WP(C) 6010/2011 Page 4 of 5

No order as to costs.

Copy of this order be given Dasti.

CM Nos.12143-44/2011 (both for exemption)

Allowed, subject to just exceptions.

RAJIV SAHAI ENDLAW, J
AUGUST 19, 2011
bs

WP(C) 6010/2011 Page 5 of 5