IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.87 of 2008
SITA RAM RISHIDEO, S/O DHODHARY RISHIDEO
VILLAGE KAMALPUR, P.O. SUKHASHAN, P.S. MURLIGANJ,
DISTRICT MADHEPURA............PETITIONER
Versus
1. THE STATE OF BIHAR
2. DISTRICT MAGISTRATE, MADHEPURA
3. SUB-DIVISIONAL OFFICER, UDA KISHANGANJ, DISTRICT
MADHEPURA
4. BLOCK SUPPLY OFFICER, GWALPARA BLOCK,
MADHEPURA
5. DISTRICT SUPPLY OFFICER, MADHEPURA
...........RESPONDENTS.
For the petitioner : Mr. Diwakar Prasad Kumar, Advocate.
For the State : Mr. Sunil Kumar Mandal, SC-15 with Dr. Abdus
Shakoor, AC to SC-15
-----------
02/ 02.11.2010 Heard learned counsel for the petitioner and learned counsel for
the State and its authorities.
This writ petition is directed against order dated 29.10.2007
(Annexure-3) by which Sub-Divisional Officer, Uda, Kishanganj,
Madhepura cancelled Fair Price Shop Licence No.02 of 1998 of the
petitioner granted under the provision of the Bihar Trade Articles (Licences
Unification) Order, 1984. Against such order, an appeal is provided under
Clause 28 of the Bihar Trade Articles (Licences Unification) Order, 1984 as
well as under Clause 15 of the Government of Bihar, Food Supply &
Commerce Department, Public Distribution System (Control) Order, 2001.
In the said circumstances, learned counsel for the petitioner seeks
permission to withdraw this writ petition in order to file an appeal under the
provision of law before the appropriate authority. Accordingly, this writ
petition is disposed of as withdrawn with the aforesaid liberty.
Harish (S.N. Hussain, J.)