High Court Patna High Court - Orders

Shashi Bhushan Rajak vs The State Of Bihar &Amp; Ors on 25 January, 2011

Patna High Court – Orders
Shashi Bhushan Rajak vs The State Of Bihar &Amp; Ors on 25 January, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.19928 of 2010
                                        SHASHI BHUSHAN RAJAK .
                                               Versus
                                      THE STATE OF BIHAR & ORS .
                                            -----------

For the Petitioner: M/s Uday Chand Prasad, B.K.Singh and
Manoj Kumar, Advocates
For the State : Mr. G.K.Agrawal, GP I with JC to GP I

——

2. 25.01.2011 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

It is submitted that PDS licence of the petitioner was suspended

on 22.4.2009 on grounds of pendency of Criminal Case No. 64 of 2009

under Section 7 of the Essential Commodities Act registered at

Murliganj Police Station. Subsequently consequent to trial he has been

acquitted by judgment and order dated 5.10.2010.

By consent of counsel for the parties the application is disposed

off in similar terms as CWJC No. 16868 of 2010.

Let an appropriate decision be taken in light of the discussions

contained in the aforesaid order within a maximum period of four weeks

from the date of receipt and/or presentation of a copy of this order.

          Snkumar/-                                             (Navin Sinha,J.)