IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. ( C) No. 2268 of 2010
Sat Kumar Pradhan ....Petitioner
Versus
The State of Jharkhand & Others .....Respondents
Coram: THE HON'BLE MR. JUSTICE R.K. MERATHIA
---------
For the Petitioner : Mr. S.L. Agrawal, Advocate
For the Respondents : JC to S.C. 1
--------
7/01.03.2011
Heard.
Mr. Agarwal, learned counsel for the petitioner, submitted that
without giving opportunity of hearing, petitioner’s license has been
cancelled by Memo No. 06(A) dated 22.4.2010 ( Annexure-3) and that
too on the direction of the Superintendent of Police and the Deputy
Commissioner.
State counsel could not show that State of Jharkhand has issued
an order in terms of clause 7 of Public Distribution System ( Control)
Order, 2001, read with annexe 5 of that order. He also could not show
that any opportunity of hearing was given to the petitioner before
cancelling the license.
In the circumstances, the impugned order dated 22.4.2010 is
set aside with liberty to the respondents to proceed in accordance
with law.
With these observations and directions, this writ petition is
disposed of.
( R. K. Merathia, J)
Rakesh/