High Court Jharkhand High Court

Ruksa Sway Sahayata Samuh (Shg vs State Of Jharkhand & Anr on 13 July, 2011

Jharkhand High Court
Ruksa Sway Sahayata Samuh (Shg vs State Of Jharkhand & Anr on 13 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                  W.P. (C) No. 3284 of 2011

 Ruksa Sway Sahayata Samuh (SHG)                           ...... Petitioner
                               Versus 
 The State of Jharkhand & another                          ...... Respondents
                              ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                              ­­­­­­­­­
For the Petitioner            :   M/s Rajeeva Sharma, Sr. Advocate
                                         Sarfraz Akhtar, Mithilesh Singh, Advocates    
For the Respondents           :    Mr. R. Mukhopadhya, S.C.­II 
                              ­­­­­­­­­
                th
 03/Dated: 13    July, 2011
                                 

1.

  The present petition has been preferred against the order passed by the 
Sub Divisional Officer, Pakur dated 6th  June, 2011 (Annexure­3), whereby, 
the   license   given   to   the   petitioner   for   running   the   fair   price   shop   was 
cancelled.

2.   Learned counsel appearing for the petitioner mainly submitted that no 
adequate   notice   is   given   to   the   petitioner   before   passing   the   impugned 
order. It is an admitted fact, even as per paragraph 5 of the counter affidavit 
that only two days’ time was given to give reply of the show cause notice, 
issued by the respondents and in fact, the petitioner has given a reply, it has 
not been considered, at all, by the respondents. In fact, time given by the 
respondents   is   highly   insufficient,   which   tantamounts   to   violation   of 
principle of natural justice. Moreover, several documents have been relied 
upon while passing the impugned order by the Sub Divisional Officer, Pakur, 
but, not a single document has been given to the petitioner and, therefore 
also, there is violation of principle of natural justice. Some report has been 
called for by the Sub Divisional Officer, Pakur and the same has never been 
given   to   the   petitioner   and   it   has   been   relied   upon   while   passing   the 
impugned   order.   Similarly,   some   statements   of   the   alleged   ration   card 
holders have been recorded, but, none of the statements have been supplied 
to the petitioner, therefore, the petitioner is entitled to defend its case and, 
therefore, the impugned order deserves to be quashed and set aside and the 
matter may be remanded to the concerned appellate authority so as to give 
adequate opportunity to the petitioner to represent its case.

3.   I have heard learned counsel for the respondents, who has submitted 
that notice was given to the petitioner, as stated in the counter affidavit, 
before passing the impugned order.  The reply was given after the time limit 
     ­2­
is over and, therefore, the same has not been considered by the respondents 
It   is   fairly   submitted   by   learned   counsel   for   the   respondents   that   the 
documents, relied upon by the Sub Divisional Officer, Pakur while passing 
the impugned order, have not been supplied to the petitioner. Nonetheless, 
the   appeal   is   provided   against   the   impugned   order   and,   therefore,   the 
petition may not be entertained by this Court, at this stage.

4.   Having heard learned counsel for both the sides and looking to the facts 
and   circumstances   of   the   case,   I   hereby   quash   and   set   aside   the   order 
passed   by   the   Sub   Divisional   Officer,   Pakur   dated   6th  June,   2011   at 
Annexure­3 mainly for the following facts and reasons:

(i) The petitioner was given license in the year 2009 to run the fair price 
shop.   Thereafter,   the   petitioner   continued   with   fair   price   shop,   in 
question, for several months. Not on a single occasion, any breach of 
any   of   the   conditions   of   the   license   have   been   found   out   by   the 
respondents. Thus, the petitioner was working in accordance with law. 

(ii) It appears that suddenly a notice was given by pointing out several 
irregularities in running the fair price shop and only two days’ time was 
given to give reply of the said show cause notice. 

(iii) It also appears from the facts of the case that the reply of the show 
cause notice was given by the petitioner after the time limit, given by 
the   respondents   i.e.  after  two  days   of   the   receipt  of   the   copy  of  the 
notice. Looking to these facts, it appears that the concerned respondent 
authority, who has given notice, has lost sight of the fact that such a 
short time ought not to have been given to the petitioner. Looking to the 
nature   of   allegation   labelled   against   the   petitioner,   at   least   ten   days’ 
time ought to have been given to the petitioner so that the petitioner 
can   adequately   represent   its   case   before   the   concerned   respondent 
authorities.   Too   short   time   to   give   a   reply   of   the   show   cause   notice 
tantamounts to violation of principle of natural justice.

(iv) It further appears from the facts of the case that while passing the 
impugned order, the Sub Divisional Officer, Pakur has relied upon some 
report privately called for by him. Neither the copy nor the gist of the 
report has been supplied to the petitioner. Whenever, the respondents 
are relying upon any document while passing  the impugned order, a 
copy whereof or summary thereof ought to have been supplied to the 
petitioner.  Likewise, several  statements of the  ration card holders have
      ­3­
been relied upon. Nobody knows who says what about the petitioner 
and nobody knows whether they are really ration card holders or not. If 
the   Sub   Divisional   Officer,   Pakur   is   relying   upon   this   statement   for 
cancelling the fair price shop license then these statements or summary 
thereof ought to have been supplied to the petitioner. In the facts of the 
present case, no such statement or summary thereof has been supplied 
to the petitioner.

5.   In view of the aforesaid facts and reasons, there is gross violation of 
principle of natural justice while passing the impugned order. I therefore, 
quash and set aside the order passed by the Sub Divisional Officer, Pakur 
dated 6th  June, 2011 at Annexure­3 to the memo of the present petition. 
Liberty is reserved with the respondents to take appropriate steps against 
the petitioner, if the respondents want to take such action, at least after 
following the principle of natural justice.

6.   The writ petition is allowed and disposed of.

                            (D.N. Patel, J.)
Ajay