High Court Patna High Court - Orders

Satya Narayan Sah vs The State Of Bihar &Amp; Ors on 29 November, 2010

Patna High Court – Orders
Satya Narayan Sah vs The State Of Bihar &Amp; Ors on 29 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.8700 of 2010
         1. SATYA NARAYAN SAH S/O PANCHU SAH R/O VILL.- LAHI, P.S.
         SHANKARPUR, DISTT.- MADHEPURA
                              Versus
         1. THE STATE OF BIHAR
         2. THE DISTRICT MAGISTRATE, MADHEPURA
         3. THE SUB DIVISIONAL OFFICER, MADHEPURA
         4. THE DISTRICT RATIONING OFFICER (SUPPLY DEPARTMENT),
         MADHEPURA
         5. THE DISTRICT SUPPLY OFFICER, MADHEPURA
         6. THE BLOCK SUPPLY OFFICER BLOCK SHANKARPUR, DISTT.-
         MADHEPURA
         7. THE BLOCK DEVELOPMENT OFFICER, SHANKARPUR, DISTT.-
         MADHEPURA
                                      -----------

3. 29.11.2010 Heard learned counsel for the petitioner and the

State.

The Bihar Control Order 2001 notified on

20.2.2007, Clause-7 dealing with suspension/cancellation

of license has come up for consideration before this Court

in more than one writ application such as C.W.J.C. No.

6966 of 2008 and C.W.J.C. No. 14703 of 2009.

Considering the power of suspension /cancellation and

incorporation of the new provisions, vis-a-vis the earlier

Bihar Trade Article (Licenses Unification) Order, 1984, this

Court has held that the control order of 2001 visualizes

suspension and cancellation of licence as two different

punishments. As distinct from the suspension of a licence

pursuant to the institution of a First Information Report, it

has been held by this Court that once a licence has been

suspended and action as required under Rules has been
2

taken after a show cause notice, the licence shall remain

under suspension for 90 days. Once the punishment of

suspension has been resorted to the authority cannot

proceed to cancel the licence as that shall amount to

double punishment which was not permissible in law.

The license of the petitioner having been

suspended and not cancelled on 24.6.2009, he having filed

his reply, the period of 90 days having long expired, the

continued suspension of his license is therefore not

permissible under Clause 7(5).

The respondents are directed to resume supplies

to the petitioner as his suspension has lost its statutory

effect.

The writ application stands allowed.

P. Kumar                                        ( Navin Sinha, J.)