IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15768 of 2010
RAM PRASAD RAM, S/O LATE MUSHAPHIR RAM, R/O VILLAGE-
BAJITPUR, KODARIA, P.S- KURHANI, DISTRICT-
MUZAFFARPUR.
..........PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, DEPARTMENT OF FOOD AND CIVIL
SUPPLIES, GOVERNMENT OF BIHAR, PATNA.
2. THE PRINCIPAL SECRETARY, DEPARTMENT OF FOOD AND
CIVIL SUPPLIES, GOVERNMENT OF BIHAR, PATNA.
3. THE DISTRICT MAGISTRATE, DISTRICT- MUZAFFARPUR.
4. THE SUB-DIVISIONAL OFFICER CUM LICENSING
AUTHORITY, WEST MUZAFFARPUR, DISTRICT-
MUZAFFARPUR.
..........RESPONDENTS.
-----------
For the petitioner : M/S Mahendra Prasad Gupta and Brajesh
Kumar, Advocates.
For the State : Mr. Chandrashekhar, A.C to G.A- 7.
02/ 04.10.2010 Heard learned counsel for the petitioner and
learned counsel for the State of Bihar and its authorities.
2. This writ petition has been filed by the
petitioner challenging the order of cancellation of his Fair Price
Shop License under the Public Distribution System.
3. Learned counsel for the petitioner submits that
against the said order he has filed an appeal under provision of
Clause- 15 of Government of Bihar, Food, Supply and
Commerce Department System (control) Order- 2001, which is
pending before the District Magistrate, Muzaffarpur.
4. Since the appeal has already been filed, this
writ petition is disposed of with a direction to the District
Magistrate to decide the appeal in accordance with law
including the decisions of this court in that regard
-2-
expeditiously, preferably within a period of two months from
the date of filing of the appeal.
Ranjan (S.N. Hussain, J.)