High Court Patna High Court - Orders

Neelam Devi vs The State Of Bihar &Amp; Ors on 9 December, 2010

Patna High Court – Orders
Neelam Devi vs The State Of Bihar &Amp; Ors on 9 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.10261 of 2008
         NEELAM DEVI AGED ABOUT 26 YEARS, WIDOW OF LATE DINESH
         KUMAR RAM, RESIDENT OF MOHALLA- AMBEDKARNAGAR,
         WARD NO.3 (OLD) IN THE TOWN OF SAMASTIPUR.
                                                     ... PETITIONER.
                                       Versus
             1. STATE OF BIHAR.
             2. DISTRICT MAGISTRATE, SAMASTIPUR.
             3. SUB-DIVISIONAL OFFICER, SAMASTIPUR
             4. DISTRICT SUPPLY INSPECTOR, TOWN SAMASTIPUR.
                                                  .. RESPONDENTS.
                                     -----------

4. 09.12.2010. Heard learned counsel for the petitioner and

the counsel for the State.

2. Petitioner is the widow of late Dinesh

Kumar Ram who served as a PDS dealer and while

the PDS license of her husband was subsisting he left

for heavenly abode. Petitioner thereafter applied for

grant of PDS license in her name on compassionate

ground in the light of the instructions of the State

Government contained in different circular(s) which

inter alia provides for continuation of the PDS license

in favour of the family members of the deceased PDS

dealer. It appears appreciating the contents of such

circular the Supply Inspector recommended for grant

of PDS license in favour of the petitioner vide

recommendation dated 14.2.2007, Annexure-2,

perusal thereof however indicates that thereunder the

Supply Inspector also stated that the PDS license of

the husband of the petitioner may be continued in
2

favour of the petitioner provided her husband served

as a PDS dealer for eight years. It is submitted on

behalf of the petitioner that there is no such

requirement in the circular dated 15.2.2007 or in the

earlier circulars.

3. Having heard counsel for the parties, I

direct the Sub-divisional Officer, Samastipur who is

the licensing authority to consider the case of the

petitioner for grant of PDS license in lieu of the

license of her husband in the light of the contents of

the circular dated 15.2.2007 or any other relevant

circular issued thereafter, as early as possible, in any

case within two months from the date of

receipt/production of a copy of this order.

4. The writ application is, accordingly,

disposed of.

Ibrar/-                                       (V.N. Sinha, J.)