High Court Patna High Court - Orders

Sarbjeet Mandal vs The State Of Bihar & Ors on 5 September, 2011

Patna High Court – Orders
Sarbjeet Mandal vs The State Of Bihar & Ors on 5 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Civil Writ Jurisdiction Case No.13953 of 2011
                1. Sarbjeet Mandal S/O Late Madan Mohan Mandal R/O Vill.-
                Pair Dominiyamal, P.S.- Shahkund, Distt.- Bhagalpur

                                             Versus
                1. The State Of Bihar
                2. The District Magistrate, Bhagalpur
                3. The Deputy Development Commissioner, Bhagalpur
                4. The Block Development Officer, Shahkund, Bhagalpur
                5. The Block Supply Officer, Shahkund, Bhagalpur


2   5.9.2011

The petitioner, who is the licensee under the 1984

Unification Order as well as under the Public Distribution

System (Control) Order, 2001 prays for quashing the memo

issued by the concerned authorities, directing refund of value of

undistributed rice under 50 % and 30 % of Sampurna Gramin

Rojgar Yojana in between the years 2002 to 2006 at APL rate of

Rs.13.70 per Kg totaling Rs.42,210/-.

Earlier similar matters had come up before this

Court in C.W.J.C. No. 711 of 2011 (Awadh Prasad Singh Vs.

The State of Bihar & Ors.) & C.W.J.C. No. 757 of 2011 (Suresh

Prasad @ Raj Kumar Vs. The State of Bihar & Ors.). The

aforesaid writ applications have been disposed of by order dated

06.07.2011 after noticing the submissions of learned counsel for

the parties. As the facts and issues are common, the order dated

06.07.2011 passed in C.W.J.C. No. 711 of 2011 and C.W.J.C.

No. 757 of 2011 would also govern the instant writ petition.

The writ petition is disposed of in terms of the order

dated 06.07.2011 passed in C.W.J.C. No. 711 of 2011 and

C.W.J.C. No. 757 of 2011 including interim protection as
2

mentioned therein, with the condition that the petitioner would

either deposit 40% of the value of undistributed rice at Rs.10 per

Kg. or the rice itself, if already not deposited within two months.

This order would not come in the way of

petitioner, if he wants to deposit the value of rice or rice itself in

excess of 40%.

(S.P. Singh,J)
KHAN