High Court Patna High Court - Orders

Umesh Kumar Yadav @ Umesh Pd. vs The State Of Bihar &Amp; Anr on 14 September, 2010

Patna High Court – Orders
Umesh Kumar Yadav @ Umesh Pd. vs The State Of Bihar &Amp; Anr on 14 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.11713 of 2009
                    RAMSWARATH RAI S/O LATE DAHAUR RAI
                    RESIDENT OF VILLAGE KUTUBPUR SAIDPUR, P.S. BIDUPUR,
                    DISTRICT VAISHALI ...............................PETITIONER
                                      VERSUS
                    1. THE STATE OF BIHAR
                    2. THE DISTRICT MAGISTRATE, VAISHALI
                    3. THE SUB-DIVISIONAL OFFICER HAJIPUR, VAISHALI
                    4. THE MARKETING OFFICER, BIDUPUR, P.O. & P.S. BIDUPUR,
                        DISTRICT VAISHALI............................RESPONDENTS

                                              with
                                    CWJC No.17165 of 2008
                    UMESH KUMAR YADAV @ UMESH PRASAD YADAV, S/O
                    RAJENDRA PD. YADAV, RESIDENT OF VILLAGE BAGULAHA,
                    P.S. RANIGANJ, DISTRICT ARARIA. ....... PETITIONER
                                      VERSUS
                    1. THE STATE OF BIHAR
                    2. THE S.D.O. ARARIA............................RESPONDENTS

                                             with
                                   CWJC No.11715 of 2009
                    JAWAHAR LAL SAH S/O R.C. SAH
                    RESIDENT OF VILLAGE KUTUBPUR, P.O. KUTUBPUR, P.S.
                    BIDUPUR, DISTRICT VAISHALI ....................PETITIONER
                                     VERSUS
                    1. THE STATE OF BIHAR
                    2. THE DISTRICT MAGISTRATE, VAISHALI
                    3. THE SUB-DIVISIONAL OFFICER HAJIPUR, VAISHALI
                    4. THE MARKETING OFFICER, BIDUPUR, P.O. & P.S. BIDUPUR,
                       DISTRICT VAISHALI............................RESPONDENTS


                    For the petitioners : M/s N.K. Agrawal, Sr. Advocate with D.N.
                                          Tiwary, Saket Tiwary, Vijay Anand, Anujit
                                          Sinha, Advocates.
                                          Mr.Bipin Bihari Singh, Advocate.
                    For the State       : Mr. Ravi Verma, AC to GP.15, G.A.3 and G.P.-19.

                                                   -----------

04/ 14.09.2010 All these cases have been heard together and are being

decided by this common order as in all of them the petitioners have

challenged the orders of cancellation of their respective licences for

running fair price shops on the same grounds on which their

respective licences had been earlier suspended by the authorities
-2-

concerned.

2. The point raised by learned counsel for the petitioners in

all the aforesaid cases is that a punishment of suspension of licence

has already been given to them and hence for the same offence

another punishment of cancellation of their licences cannot be

legally given to them by the authorities concerned in view of the

provisions of the Central Government Public Distribution System

(Control) Order, 2001 ( hereinafter referred to as `the Central

Control Order of 2001′ for the sake of brevity ) followed by the

Government of Bihar, Food Supply & Commerce Department

Public Distribution System (Control) Order, 2001, notified vide

G.S.R. 1 dated 20.02.2007 (hereinafter referred to as `the Bihar

Control Order of 2001 for the sake of brevity).

3. On the other hand, learned counsel for the respondents

in all the aforesaid cases vehemently opposed the contention of

learned counsel for the petitioners and stated that the licences were

granted to the petitioners under the Bihar Trade Articles (Licences

Unification) Order, 1984 (hereinafter referred to as `the Bihar

Licensing Order of 1984′ for the sake of brevity ) and hence the

action for suspension/cancellation of such licences would be

governed only by its provisions. Relying upon Clause 11 of the

Bihar Licensing Order of 1984, it was claimed that the suspension of

licences of the petitioners were merely interim measures during the

proceeding for cancellation of such licences and hence there was no

bar in cancelling the licence of a licensee, which had already been

suspended. He further claimed that the Bihar Licensing Order of
-3-

1984 was concerned with the licensing matter, whereas, Central

Control Order of 2001 and Bihar Control Order of 2001 were with

respect to Public Distribution System and the latter cannot legally

govern the former. Learned counsel for the respondents also relied

upon a decision of the Single Bench of this Court in case of Punsraj

Begawani & another vs. The State of Bihar & another, reported in

1987 P.L.J.R. 1150. Finally learned counsel for the respondents

stated that the statutory appeal has been provided under Clause 28 of

the Bihar Licensing Order of 1984 as well as under Clause 15 of the

Bihar Control Order of 2001 and hence these writ petitions are not

maintainable on that score also.

4. Similar matters have been considered vide order dated

14.07.2010 by this Court in a batch of cases in case of Pradhuman

Chaudhary vs. The State of Bihar & Ors. (C.W.J.C. No. 6966 of

2008) and analogous cases, in which it has been specifically held

that after coming into force of the Bihar Control Order of 2001, the

provisions of the Bihar Licensing Order of 1984 would not be

applicable to the fair price shops under the Public Distribution

System and for all practical purposes, the provisions of the Bihar

Control Order of 2001 would be applicable. It has also been held

that after coming into force of the Bihar Control Order of 2001 it

was for the authorities to select either to suspend the licences of the

petitioners or to cancel them at the very initial stage. Once the

punishment of suspension had been chosen by the authorities for the

petitioners, there was no occasion or jurisdiction for them to pass

any further order of punishment for the same offence against the
-4-

petitioners, namely cancellation. Thus the impugned orders of the

respondents-authorities canceling licences of the petitioners after

2007 apart from being illegal and perverse, are also absolutely

without jurisdiction and hence they cannot be legally allowed to

stand.

5. In the light of the aforesaid special circumstances as

well as the aforesaid decision of this Court and the specific

provisions of law as discussed above, the respective orders of the

respondents-authorities cancelling licences of the petitioners, which

are under challenge in the above-mentioned writ petitions, are

hereby quashed. It is further directed that the orders of the

authorities regarding suspension of the licences of the petitioners

would be limited to ninety days only from the date of suspension,

whereafter the respective orders of suspension of the licences of the

petitioners would cease to have any legal effect.

6. With the aforesaid directions/observations, all the

above-mentioned writ petitions are allowed.

Harish                                         (S.N. Hussain, J.)