High Court Patna High Court - Orders

Sanjay Kumar vs The State Of Bihar &Amp; Ors on 23 November, 2010

Patna High Court – Orders
Sanjay Kumar vs The State Of Bihar &Amp; Ors on 23 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CWJC No.12776 of 2008
                   Sanjay Kumar, son of Sri Narsingh Sah,
                   Resident of Village-Pratap Patti, P.O.-Karnaul, P.S. and Block-
                   Sahebganj, District-Muzaffarpur.
                                                                       ........ Petitioner.
                                                   Versus
                   1. The State of Bihar.
                   2. The District Magistrate, Muzaffarpur.
                   3. The Sub-Divisional Officer, West Muzaffarpur, District-
                        Muzaffarpur.
                   4. The Block Supply Officer, Sahebganj, District-Muzaffarpur.
                                                                      ..... Respondents.
                                                  -----------

For the petitioner : Mr. Rakesh Ranjan, Advocate.

For the respondents-State : Mr. Ravi Shankar, A.C. to G.P.7.

——–

02/ 23.11.2010 Heard learned counsel for the petitioner and learned

counsel for the respondents-State of Bihar and its authorities.

2. Petitioner is aggrieved by order dated 18.04.2007

(Annexure-6) by which Sub-Divisional Officer, West Muzaffarpur

(respondent no.3) suspended his fair price shop licence no.02 of

1992 under Public Distribution System and also for direction to

the respondents-authorities to revoke the suspension of the said

licence and for other ancillary reliefs.

3. It is an admitted fact that there has been a criminal

case against the petitioner for offences punishable under Section 7

of the Essential Commodities Act, 1955 in which the petitioner

has been released on anticipatory bail. Learned counsel for the

petitioner submits that informant had also stated on affidavit that

he had made no statement in that regard at all.

4. However, a criminal case under the aforesaid Act is

pending against the petitioner and until it is disposed of, the
-2-

suspension cannot be revoked under the provision of Clause 7(iii)

of the Govt. of Bihar, Food Supply and Commerce Department

Public Distribution System (Control) Order, 2001, notified vide

G.S.R. No.01 dated 20.02.2007.

5. In the aforesaid facts and circumstances, this writ

petition is disposed of with a liberty to the petitioner to approach

the appropriate authority for revocation of suspension of his

licence immediately after the criminal case is over.

(S. N. Hussain, J.)

Sunil