High Court Jharkhand High Court

Parsuram Kapri vs State Of Jharkhand & Ors. on 26 April, 2010

Jharkhand High Court
Parsuram Kapri vs State Of Jharkhand & Ors. on 26 April, 2010
                IN THE HIGH COURT OF JHARKHAND AT RANCHI

                               W.P.(C) NO. 127 OF 2006


          Parsuram Kapri                                     ... ... PETITIONER
                                     -V e r s u s -
        The State of Jharkhand and others                   ... ... RESPONDENTS



CORAM: - HON'BLE MR. JUSTICE AMARESHWAR SAHAY.

For the Petitioner    :      Mr. Rajiv Ranjan, Advocate.
                             Mr. Indu Shekhar, Advocate.
For the Respondents:         J.C. to Sr. S.C.-II


04/26.04.2010

Heard the learned counsels for the parties and with their

consent, this writ petition is being disposed of at this stage itself.

The grievance of the petitioner in this writ petition is that his

P.D.S. Licence has been cancelled by issue of Order dated 25.04.2004, as

contained in Annexure-3 to the writ petition without giving any notice to

show-cause or a chance of being heard and also in violation of Clause

11(2) of the Bihar Trade Articles (Licenses Unification) Order, 1984 which

clearly envisages that no order of cancellation shall be made under this

Clause unless licencee has been given reasonable opportunity stating his

case against the proposed cancellation.

From perusal of Annexure-3, the impugned order, it appears

that the said order of cancellation has been passed considering the fact

that earlier also, in the year 2004, the licence of the petitioner was

suspended and he was warned at that stage but he did not mend himself.

This impugned Order does not show that before canceling the P.D.S.

Licence of the petitioner, he was given any notice to show cause.

In the counter affidavit, learned counsel for the respondents-

State have tried to improve their case by stating that before passing the

order as contained in Annexure-3 cancelling licence, he was asked to

show-cause but he did not comply the order and, thereafter, the impugned

order of cancellation has been passed. These facts stated in the counter

affidavit does not bear in the impugned order cancelling licence. Therefore,

this statement that the notice was given to the petitioner, cannot be

accepted.

In a similar matter, this Court, in the case of Sanjay umar

Sahu @ Sanjay Sahu Vs. State of Jharkhand and others, reported in

2006(4 JCR 279, has held that cancellation of P.D.S. Licence under the

Bihar Trade Articles (Licenses Unification) Order, 1984, the cancellation of

licence without following the procedures provided under the Unifiation

Order, cannot be sustained in law.

Considering the facts and circumstances stated above, this

writ petition is allowed. The Order dated 25.04.2004, passed by the S.D.O.

Dumka, as contained in Annexure-3 and the appellate Order dated

23.03.2005, passed by the Deputy Commissioner, Dumka, as contained in

Annexure-4, are hereby quashed. However, liberty is given to the

respondents that if they want to take any action against the petitioner, they

may do so after issuance of notice and after complying the provisions of

the Bihar Trade Articles (Licenses Unification) Order, 1984 and after

following principles of natural justice.

(Amareshwar Sahay, J.)
RC