IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17418 of 2010
Umesh Mandal
Versus
The State Of Bihar & Ors
------------------------
02/ 16.09.2011 The writ petition has been filed questioning the order
dated 30.09.2010 passed by the Licensing Authority-cum-Sub-
Divisional Officer, Navgachhiya, whereby the license of the
petitioner granted to him under the provisions of the Public
Distribution System (Control) Order, 2001 has been cancelled.
It is the contention of the petitioner that the said order
has been passed by the licensing authority in gross violation of the
statutory provisions and the principles of natural justice inasmuch as
neither any show cause nor any opportunity of hearing was provided
to the petitioner before passing the order impugned.
Mr. Gopi Jha, Assisting counsel to G.P. 25 appears and
prays for time to seek instruction and file counter affidavit.
As prayed, put up on 20.10.2011 retaining its position.
(Jyoti Saran, J.)
S.Sb/-