IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.716 of 2011
1. RAVINDRA NATH TIWARY
2. SHOE KAMAL SINGH
3. ANJANI KUMAR TIWARY
4. SMT PREM KUMARI DEVI
5. RAMA ADHAR SINGH
6. SMT BUCHIYA DEVI
7. SHAYAM BIHARI TIWARY
8. SHATRUGHAN SINGH AND
9. HULASH YADAV, ALL RESIDENTS OF SIYADIH,
PIRO, BHOJPUR.
VERSUS
1. THE UNION OF INDIA THROUGH SECRETARY,
FOOD AND CIVIL SUPPLY, GOVERNMENT OF
INDIA, N.DELHI
2. THROUGH THE DISTRICT MAGISTRATE,
BHOJPUR
3. THE DISTRICT SUPPLY OFFICER, BHOJPUR
4. THE SDM, PIRO
5. THE BLOCK DEVELOPMENT OFFICER,
CHARPOKHARI
6. THE BLOCK SUPPLY OFFICER, CHARPOKHARI
7. THE MUKHIA, GRAM PANCNAYAT SIYADIH
WITHIN ANCHAL CHARPOKHARI.
-----------
2 05.07.2011. Petitioners grievance is that in spite of their
representations filed along with all the required documents,
they have not been issued ration cards and their names have
not been entered in any of the lists of BPL/APL and
Antodaya list published in the Gram Panchayat Siyadiah
within Charpokhari Block within Sub-division Piro, Distt
Bhojpur at Ara, though they fall in BPL/APL and Antodaya
list.
Learned counsel for the petitioners submits that as per
provisions of the PDS (Control Order) 2001, respondent-
2
authorities are required to issue ration cards to the residents.
In my view, the petitioners should file a fresh
representation along with all the relevant documents and a
copy of this order before the Sub Divisional Officer, Piro,
who would examine the same and pass appropriate order
within two months.
Shashi ( S.P. Singh, J.)