High Court Patna High Court - Orders

Shiv Shankar Singh vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Shiv Shankar Singh vs The State Of Bihar &Amp; Ors on 7 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.6228 of 2010
          1. SHIV SHANKAR SINGH S/O SRI NAGENDRA PRASAD SINGH
          R/O VILLAGE AND P.O.- ALAWALPUR, P.S.- GAURI CHAK, DISTT.-
          PATNA AT PRESENT WORKING AS UP-MUKHIYA - CUM - CO-
          ORDINATOR OF GRAM PANCHAYAT MONITORING COMMITTEE,
          GRAM PANCHAYAT, ALAWALPUR
                                Versus
          1. THE STATE OF BIHAR THROUGH PRINCIPAL SECRETARY
          FOOD      CONSUMER        PROTECTION   DEPARTMENT,    OLD
          SECRETARIAT, PATNA
          2. THE PRINCIPAL SECRETARY FOOD CONSUMER PROTECTION
          DEPARTMENT, GOVT. OF BIHAR, PATNA
          3. THE DISTRICT MAGISTRATE-CUM-COLLECTOR, PATNA
          4. THE ADDITIONAL DISTRICT MAGISTRATE (SUPPLY), PATNA
          5. SUB-DIVISIONAL MAGISTRATE (S.D.O.), PATNA CITY, DISTT.-
          PATNA
          6. THE BLOCK SUPPLY OFFICER FATUHA BLOCK, P.S.- FATUHA,
          DISTT.- PATNA
          7. DILIP RABI DAS S/O SRI DINESHWAR RABIDAS R/O VILL.-
          ALAWALPUR, PANCHAYAT ALAWALPUR, P.S.- GAURICHAK,
          DISTT.- PATNA
                              -----------

03. 07.04.2011 Heard learned counsel for the petitioner and for

the State.

The writ petition was filed on 9.4.2010 after

serving two copies in the office of the Advocate General.

The second copy was to facilitate expeditious filing of a

counter affidavit to enable the respondents to assist the

Court in timely dispensation of justice. Today when the

matter is taken up one year later, learned counsel for the

State prays for adjournment to seek instruction and file a

counter affidavit. This Court has already observed in

another proceeding that the officers of the State

Government appear to be harbouring under a

misconception that it was their compulsive right to get an
2

adjournment on the first date that the writ petition was

taken for filing of counter affidavit irrespective of the date

of filing and the long delay that they may have been

negligent, whiling away time since the filing of the writ

petition not filing the counter affidavit.

The attitude of the respondents in stalling the

proceeding before the Court is unfortunate. Had a counter

affidavit been filed, the writ petition could have been

disposed off today in clear terms positively or negatively

bringing the litigation to an end. That the controversy

continues even after the writ application shall be disposed

today, the responsibility shall lie squarely with the

respondents.

The petitioner alleges that the P.D.S. license for

Alawalpur Panchayat has been directed to be given to

respondent no.7 contrary to statutory procedures

prescribed under Section 2 of the Fair Price Shop Order,

2007 framed under the Public Distribution System

(Control) Order, 2001 mandating it to be routed through a

Selection Committee. Reliance is placed on a

representation dated 16.11.2009 raising this specific

objection in paragraph-3 of the same. Learned counsel

submits that in pursuance thereof the State Government

in the Department of Food and Civil Supply on 25.1.2010

have also called for a report in this regard which is yet to
3

be submitted. He next submits that District Magistrate

himself has approved the grant of license to respondent

no.7 as noticed in the order dated 19.2.2010 of the

Additional District Magistrate (Supply), Patna.

No orders with regard to the license granted to

respondent no.7 can be passed at this stage in absence of

the said respondent.

The writ application is therefore disposed with

directions to the District Magistrate, Patna to call for the

original records and satisfy himself, if the selection of

respondent no.7 was routed through and with the approval

of the statutory Selection Committee. If the District

Magistrate is so satisfied, he shall pass a brief reasoned

order on this aspect. If the petitioner is aggrieved by the

same he may avail his remedy in accordance with law.

Conversely, if the District Magistrate be of the

opinion that the selection was not routed through the

statutory Selection Committee he shall issue necessary

directions to the licensing authority to issue notice to

respondent no.7 and then proceed to act in accordance

with law.

Let the first direction contained in the present

order be complied within a maximum period of two months

from the date of receipt/production of a copy of this order.

The second direction, circumstances warranting, must be
4

complied with within a maximum period of four months

from the date of receipt/production of a copy of this order.

The writ application stands disposed with the

aforesaid directions.

P.K                                   ( Navin Sinha, J.)