High Court Patna High Court - Orders

Ramanugrah Singh vs The State Of Bihar &Amp; Ors on 4 October, 2010

Patna High Court – Orders
Ramanugrah Singh vs The State Of Bihar &Amp; Ors on 4 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.10569 of 2008
                      RAMANUGRAH SINGH, S/o Late Ramdahin Singh, R/o Village-
                      Dema Phatehpur, P.S.-Khijarsarai, District- Gaya.
                                                                        ........Petitioner.
                                                 Versus
                  1. THE STATE OF BIHAR through the Secretary, Food and
                       Consumer Protection Department, Old Secretariat, Patna.
                  2. The District Magistrate, Gaya, District-Gaya.
                  3. The Sub Divisional Officer, Nim Chak, Boothani Khizarsarai,
                       District- Gaya.
                                                                      ...... Respondents.

                                               -----------

2. 04-10-2010 The petitioner has challenged the order of cancellation of

licence for running fair price shop on the same ground on which his

licence had been earlier suspended by the authority concerned.

2. The point raised by learned counsel for the petitioner in

this writ petition is that a punishment of suspension of licence has

already been given to him and hence for the same offence another

punishment of cancellation of his licence cannot be legally given to

him by the authority concerned in view of the provisions of the

Central Government Public Distribution System (Control) Order,

2001 ( hereinafter referred to as `the Central Control Order of 2001′

for the sake of brevity ) followed by the Government of Bihar, Food

Supply & Commerce Department Public Distribution System

(Control) Order, 2001, notified vide G.S.R. 1 dated 20.02.2007

(hereinafter referred to as `the Bihar Control Order of 2001 for the

sake of brevity).

3. On the other hand, learned counsel for the respondents

vehemently opposed the contention of learned counsel for the

petitioner and stated that the licence was granted to the petitioner
2

under the Bihar Trade Articles (Licences Unification) Order, 1984

(hereinafter referred to as `the Bihar Licensing Order of 1984′ for

the sake of brevity) and hence the action for suspension/cancellation

of such licence would be governed only by its provisions. Relying

upon Clause 11 of the Bihar Licensing Order of 1984, it was

claimed that the suspension of licence of the petitioner was merely

interim measures during the proceeding for cancellation of such

licence and hence there was no bar in cancelling the licence of a

licensee, which had already been suspended. He further claimed that

the Bihar Licensing Order of 1984 was concerned with the licensing

matter, whereas, Central Control Order of 2001 and Bihar Control

Order of 2001 were with respect to Public Distribution System and

the latter cannot legally govern the former. Learned counsel for the

respondents also relied upon a decision of the Single Bench of this

Court in case of Punsraj Begawani & another vs. The State of Bihar

& another, reported in 1987 P.L.J.R. 1150. Finally learned counsel

for the respondents stated that the statutory appeal has been

provided under Clause 28 of the Bihar Licensing Order of 1984 as

well as under Clause 15 of the Bihar Control Order of 2001 and

hence this writ petition is not maintainable on that score also.

4. Similar matters have been considered vide order dated

14.07.2010 by this Court in a batch of cases in case of Pradhuman

Chaudhary vs. The State of Bihar & Ors. (C.W.J.C. No. 6966 of

2008) and analogous cases, in which it has been specifically held

that after coming into force of the Bihar Control Order of 2001, the

provisions of the Bihar Licensing Order of 1984 would not be
3

applicable to the fair price shops under the Public Distribution

System and for all practical purposes, the provisions of the Bihar

Control Order of 2001 would be applicable. It has also been held

that after coming into force of the Bihar Control Order of 2001 it

was for the authorities to select either to suspend the licence of the

petitioner or to cancel it at the very initial stage. Once the

punishment of suspension had been chosen by the authority for the

petitioner, there was no occasion or jurisdiction for him to pass any

further order of punishment for the same offence against the

petitioner, namely cancellation. Thus the impugned orders of the

respondent-authority canceling licence of the petitioner after 2007

apart from being illegal and perverse, is also absolutely without

jurisdiction and hence it cannot be legally allowed to stand.

5. In the light of the aforesaid special circumstances as

well as the aforesaid decision of this Court and the specific

provisions of law as discussed above, the order of the respondent-

authority cancelling licence of the petitioner, which is under

challenge in the above-mentioned writ petition, is hereby quashed. It

is further directed that the order of the authority regarding

suspension of the licence of the petitioner would be limited to ninety

days only from the date of suspension, whereafter the order of

suspension of the licence of the petitioner would cease to have any

legal effect.

6. With the aforesaid directions/observations, the writ

petition is allowed.

Sujit                                                            (S.N.Hussain,J.)