Citation : 2025 Latest Caselaw 3283 ALL
Judgement Date : 4 August, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:130142 Reserved on:-15.07.2025 Delivered on:-04.08.2025 Court No. - 33 Case :- WRIT - C No. - 23025 of 2019 Petitioner :- Qamruddin Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- S.M. Iqbal Hasan Counsel for Respondent :- C.S.C. Hon'ble Prakash Padia,J.
1. The petitioner has preferred the present petition inter alia with the prayer to quash the order dated 08.01.2019 passed by the respondent no.3/District Supply Officer, Moradabad by which the fair price shop license of the petitioner has been cancelled. Aggrieved against the aforesaid, an appeal being Case No.00264/2019 filed by the petitioner which was rejected by respondent no. 2/Commissioner Moradabad Division, Moradabad on 27.05.2019. Aggrieved against the aforesaid the petitioner has preferred the present petition.
2. Learned counsel for the petitioner submitted that fair price shop licence of the petitioner has been cancelled in violation of the provisions contained under the Government Order dated 05.08.2019 as well as provisions contained under the U.P. Essential Commodities (Regulation of Sale and Distribution Control) Order, 2016. He next submitted that no preliminary enquiry has been conducted in the matter and the licence of the petitioner has been cancelled on misconceived grounds. He submitted that lodging of First Information Report under Section 3/7 of the U.P. Essential Commodities Act 1955 can not be a ground for the suspension or cancellation of the fair price shop licence unless there is proper enquiry in the matter He placed the reliance on the Full Bench Judgment of this Court passed in Misc. Single No. 8033 of 2013. D/d. 26.10.2017 Bajrangi Tiwari Vs. The Commissioner Devi Patan Mandal Gonda And Another in order to demonstrate that on the ground of lodging first information report, fair price shop licence cannot be cancelled in which following questions were referred to the Full Bench which reads as follows:-
"1. Whether the fair price shop licence can be cancelled merely on lodging of a criminal case against the licencee?; and
2. Whether, while passing any such order the Government Order dated 17.8.2002, particularly para-10 of said Government Order would be applicable/considered or not?"
3. The answers of the aforesaid questions have been given by the Full Bench which reads as follows:-
(i) The answer is no. Licence of a fair price shop cannot be cancelled merely on lodging of FIR against the licencee.
(ii) The answer is no. The Government order dated 17.8.2002 relates to allotment of a fair price shop and hence the same cannot be referred to in suspension/cancellation of licence. It is the Government order dated 29.7.2014 according to which the suspension/cancellation of a fair price shop licence can take place.
4. He submitted that in view of the violation of the mandatory provisions contained under the Government Order dated 05.08.2019 and the Control Order, 2016 the impugned orders can not be sustained and are liable to be set aside by this Court.
5. It is argued that a writ petition was filed by one Amit Kumar being Writ C No.2029 of 2022 (Amit Kumar Vs. State of U.P. and others) before this Court and this Court taking into consideration the order passed by Full Bench of this Court in the case of Bajrangi Tiwari (supra) allowed the writ petition vide order dated 11.09.2024 holding therein that fair price shop license could not be cancelled merely on the ground of lodging of F.I.R. under Section 3/7 Essential Commodities Act. The order dated 11.09.2024 reads as follows:-
1. Heard Sri Vishal Tandon, learned counsel for the petitioner and Sri Ravindra Kumar Tripathi, learned Standing Counsel for the State.
2. Brief facts of the case are that petitioner was granted a licence for fair price shop and petitioner was running the fair price shop since long. Proceeding against the petitioner was initiated and the licence of the petitioner was cancelled vide order dated 26.12.2018. Appeal filed by petitioner against the cancellation order dated 26.12.2018 was also dismissed vide order dated 4.3.2021. Hence, this writ petition is filed for following reliefs:-
"i) Issue a writ, order or direction in the nature of certiorari quashing the impugned order dated 04.03.2021 passed by Joint Commissioner Food Saharanpur in appeal no.93/2020-21 and 94/2020-21 and order dated 26.12.2018 and 1.9.2018 passed by District Supply Inspector Muzaffar Nagar.
ii) Issue a writ, order or direction in the nature of mandamus directing to the respondent authorities to restore the fare price shop license in favour of the petitioner.
iii) Issue a writ, order or direction which this Hon'ble Court may deem fit and proper in the facts and circumstances of the case."
3. This Court vide order dated 11.02.2022 entertained the matter and directed the State to file counter affidavit.
4. In pursuance of the order dated 11.02.2022 the pleadings have been exchanged between the parties.
5. Learned counsel for the petitioner submitted that fair price shop licence of the petitioner has been cancelled in violation of the provisions contained under the Government Order dated 05.08.2019 as well as provisions contained under the U.P. Essential Commodities (Regulation of Sale and Distribution Control) Order, 2016. He next submitted that no preliminary enquiry has been conducted in the matter and the licence of the petitioner has been cancelled on mis-conceived grounds. He submitted that lodging of First Information Report under Section 3/7 of the U.P. Essential Commodities Act 1955 can not be a ground for the suspension or cancellation of the fair price shop licence unless there is proper enquiry in the matter He placed the reliance on the Full Bench Judgment of this Court passed in Misc. Single No. 8033 of 2013. D/d. 26.10.2017 Bajrangi Tiwari Vs. The Commissioner Devi Patan Mandal Gonda And Another in order to demonstrate that on the ground of lodging first information report, fair price shop licence cannot be cancelled. He submitted that in view of the violation of the mandatory provisions contained under the Government Order dated 05.08.2019 and the Control Order, 2016 the impugned orders can not be sustained and are liable to be set aside by this Court.
6. Learned Standing Counsel for the State submitted that proceedings were initiated against the petitioner and it has been found that there was irregularity on the part of the petitioner regarding distribution of essential commodities to the cardholders, as such licence of the petitioner has rightly been cancelled. He submitted that criminal proceeding was also initiated against the petitioner and the First Information Report has been lodged under Section 3/7 of the Essential Commodities Act and Section 420 of Indian Penal Code as such no interference is required in the matter and the writ petition is liable to be dismissed.
7. I have considered the arguments advanced by the learned counsel for the parties and perused the record.
8. There is no dispute about the fact that petitioner was granted fair price shop licence by the Authorities. There is also no dispute about the fact that under the impugned order, the petitioner's licence has been cancelled and the appeal has also been dismissed.
9. In order to appreciate the controversy involved in the matter a perusal of the Government Order dated 05.08.2019, which is applicable to Rural and Urban Area in respect to the suspension/cancellation of the fair price shop licence will be necessary which is as under:
??????,
?? ?????? ?????,
????? ????,
????? ?????? ?????
???? ???,
1- ??????, ????? ??? ??? ?????, ???????
2- ????? ??????????, ????? ???????
3- ????? ???? ?????? ???????,
????? ???????
????? ??? ??? ??????-6
????? ?????? 05 ?????, 2019
????? ??????? ??? ???? ??????? ?? ???? ?? ?? ??????? ?? ???????/?????????? ??? ??????????? ?? ??????? ??? ????????? ?? ?????????
?????,
????????? ????? ?????? ????????? ????? ??????? ?? ???????? ??????? ???? ?? ??????? ?? ??????? ??????? ???????? ?? ???? ??? ??????? ??? ???? ??????? ??????? ?? ???? ???? ???????????? ??? ???????, ?????????? ??? ??????????? ?? ??????? ??? ???-??? ?? ??????? ?????????? ?? ?????? ?? ??????? ???????? ???? ??? ???? ??????? ??? ???? ????????? ????? ??????? ???????-2013 ??? ??????? ??? ???? ????? ?????? ?????? ????? (?????? ??? ????? ???????? ?? ???????) ????-2016 ??? ????? ?????? ????? ??????? ????????-2015 ?? ????????? ??? ??????????? ?? ?????? ??????? ?? ????? ??? ?????? ????????? (?????? ?????? ?? ??????? ??????????? ?? ?????? ???????? ??? ???????? ????? ?? ???? ??? ?????????? ?????? ?? ?????? ?? ????? ?? ??? ?????) ??? ??? ????? ??????? ?? ????? ??????? ???? ?? ???????? ????? ??? ?????? ????? ?????????? ?? ???????? ???? ???? ??????? ???????? ??? ??????? ???????? ????????? ???? ???? ?? ???? ????? ??? ??:-
1- ???? ?? ??????? ?? ??????? ??????? ???????? ?? ????-
(1) ???? ?? ?????????? ?? ??????? ?????????? ?????? ??????? ??????? ? ????, ???????? ?????? ?????? ???? ????, ???? ????? ???? ????, ??? ???? ??? ??? ? ???? ?? ????? ????? ????????? ? ????, ?-??? ???? ??? ??????? ? ??? ????? ???? ???? ?? ????? ????? ????????? ????? ?? ????? ?? ??????????? ?????????? ????? ??????????? ?? ?????? ??? ????????? ? ???? ?????????? ?? ???? ??? ????? ?? ??????? ?? ????????? ????, ????? ??? ???? ??????? ?? ??????? ?? ????? ?? ???? ??? ???? ?? ???? ???? ??? ??????? ?? ????????? ? ????, ?????????? ?? ??????????? ????, ??? ?? ????? ? ?????, ?????? ??????? ?? ???????? ? ????, ??? ???????? ??????? ???? ??? ?????? ??????? ??? ??????????? ????? ????, ??????? ??? ???? ????? ??? ??????, ????????????, ????? ????, ?? ??????????, ???? ?????? ???????, ??????????, ???????????, ??????????? ??? ???? ?? ????? ??? ??? ??????, ????????? ??? ?? ??? ?????? ?? ??????? ???? ???? ??????????? ??????? ??? ?????? ?? ?? ???? ???, ??? ??????? ???????, ????????? ???? ?? ???????? ?? ??????? ????????? ??? ????????? ???? ?? ???????? ?? ??????? ??????????? ?? ????? ???? ?????/?????????? ?? ???? ?? ??????? ?????????
(2) ????????????? ??????? ???? ???? ???????? ?? ????????? ???? ?? ??????? ??? ??????? ????????? ?????? ????-
(?) ??????? ?????????? ?? ??????? ??????? ?????? ?? ??????? ??? ????????? ????? ???? ?? ????? ????????? ??????? ??????? ?? ???? ????? ?? ?????? ?? ?? ??? ?? ???? ?????? ?? ?????? ??????????? ?? ?? ???????? ?? ??????? ??? ???? ?????? ?? ??? ?? ???????? ?????? ?? ?????? ????
(?) ????????? ???? ?? ???????? ?? ??????? ??????????? ?? ???? ?? ??????? ???????? ?? ????????? ?? ????? ???????? ?? ?????????? ???? ?? ???? ???? ?? ??????? ?? ??????? ???? ????????? ?? ????? ???????? ?????? ?-??? ?? ?????? ?? ???? ??? ????? ?? ????? (????????? ???????) ?? ?????? ?????? ?? ?????? ??, ?? ??????? ????? ???? ???? ???????? ?????? ????????? ????? ?? ????? ??????????? ?? ???? ????? ??? ?????????? ?????? ?? ??? ???????????? ?? ?? ???? ?? ???? ??? ??? ?? ??????????? ? ???? ????????? ?????? ?? ??? ????? ???? ??? ???? ???????????? ?? ????? ???? ???? ???? ???? ????????? ?? ?????????? ????? ??????? ??????? ?? ??? ???????? ???????? ?? ?????? ??????? ? ??? (?) ???? ???????/?????????? ?? ??????? ???????? ?? ??????? ??? ??? ??????? ???? ??? ???? ?? ??????? ???? ??, ?? ??????????? ?? ?? ???? ??? ?? ??? ???? ?????? ????? ?? ??? ??? ?? ??? ???? ??????? ???? ?? ??????? ?? ??? ?? ????????? ?? ????
(?) ???? ?? ???????? ?? ??????? ???? ?? ?? ??????? ???? ?????? ??? ?????????? ?????? ???? ?? ???????? ?? ????? ?? ???? ?? ?????? ???? ??????? ????????? ??????? ? ???? ?? ?????? ??? ?? ???? ?????? ???? ?????? ?????? ??????? ?? ????? ?? ???? ??? ???? ???, ?? ????????? ????????? ?? ???? ???? ??? ?????? ?? ?????????????? ???? ?????????? ??????/????? ??????? ????? ?????? ???? ????????? ???????"
10. A perusal of the Government Order as quoted above fully demonstrates that preliminary inquiry is to be conducted by the Authorities before suspension/cancellation of the fair price shop licence of the licence holder.
11. Perusal of the aforesaid Government Order dated 05.08.2019 as well as impugned orders and other evidence on record reveals that procedure prescribed under the Government Order has not been followed by the authority and the licence of the petitioner has been cancelled on the ground that first information report has been lodged against the petitioner under Section 3/7 of the U.P. Essential Commodities Act and Section 420 of Indian Penal Code. In full Bench judgment of this Court in Bajrangi Tiwari (Supra) it has been clearly held that fair price shop can not be cancelled merely on the ground of lodging criminal case.
12. Considering the entire facts and circumstances of the case as well as the ratio of law laid down by the Full Bench of this Court in Bajrangi Tiwari (Supra) impugned order dated 26.12.2018 passed by the respondent no. 3 and appellate order dated 4.3.2021 passed by the respondent no. 2 are liable to be set aside and the same are hereby set aside.
13. The writ petition stands allowed and the respondents are directed to restore the fair price shop licence of the petitioner forthwith.
14. No order as to costs.
6. The aforesaid order was challenged before the Hon?ble Supreme Court by one Mohd. Amir by filing Special Leave Petition (Civil) No.25501 of 2024 (Mohd. Amir Vs. State of U.P. and others) and the aforesaid S.LP. was dismissed by the Hon?ble Supreme Court vide order dated 21.04.2025. The order dated 21.04.2025 reads as follows:-
1. We are not inclined to interfere with the impugned judgement and order of the High Court; hence, the special leave petitions are dismissed.
2. Pending application(s), if any, shall stand disposed of.
7. Learned Standing Counsel for the State submitted that proceedings were initiated against the petitioner and it has been found that there was irregularity on the part of the petitioner regarding distribution of essential commodities to the cardholders, as such licence of the petitioner has rightly been cancelled. He submitted that criminal proceeding was also initiated against the petitioner and the First Information Report has been lodged under Section 3/7 of the Essential Commodities Act and Section 420 of IPC, as such no interference is required in the matter and the writ petition is liable to be dismissed.
8. I have considered the arguments advanced by the learned counsel for the parties and perused the record.
9. Since pure question of law is involved in the present writ petition as such with the consent of counsel for the parties, present writ petition is being decided at the admission stage itself.
10. There is no dispute about the fact that petitioner was granted fair price shop licence by the Authorities and the same has been cancelled, against which appeal has been filed and the same has also been dismissed.
11. A perusal of the Government Order as quoted above fully demonstrates that preliminary inquiry is to be conducted by the Authorities before suspension/cancellation of the fair price shop licence of the licence holder.
12. Perusal of the aforesaid Government Order dated 05.08.2019 as well as impugned orders and other evidence on record reveals that procedure prescribed under the Government Order has not been followed by the authority and the fair price shop licence of the petitioner has been cancelled on the ground that first information report has been lodged against the petitioner under Section 3/7 of the U.P. Essential Commodities Act and Section 420 of IPC. In full Bench judgment of this Court in Bajrangi Tiwari (Supra) it has been clearly held that fair price shop license can not be cancelled merely on the ground of lodging of criminal case.
13. Apart from the same, very recently a detailed judgement has been delivered by this Court in bunch of cases leading Writ C No. 38609 of 2019 (M/S Sajid Vs. State of U.P. and 2 other) along-with 21 connected writ petitions on 10.06.2025. Against which several Special Leave Petitions were filed by the subsequent allottees, which was numbered as Special Leave Petition (Civil) Diary No(s).34331 of 2025 (Farhana Vs. State of U.P.) was filed before the Apex Court, which were dismissed by the Hon'ble Apex Court vide judgement and order dated 03.07.2025. The order dated 03.07.2025 reads as follows :-
"1. Permission to file SLP(s) is granted.
2. Delay condoned.
3. Heard the learned counsel appearing for the petitioner(s).
4. We are not inclined to interfere with the impugned judgment passed by the High Court. Hence, the Special Leave Petitions are dismissed.
5. Pending applications, if any, shall stand disposed of."
14. This fact is also admitted by the counsel for the parties.
15. The Full Bench judgment of this Court in the case of Bajrangi Tiwari (Supra) held that license of fair price shop cannot be cancelled merely on the ground of lodging criminal case. The aforesaid law has been again reaffirmed by this Court in the case of Amit Kumar (supra) which has also been affirmed by the Hon'ble Supreme Court in the case of Mohd. Amir (supra) as well as in the case of M/s Sajid (supra) which has been affirmed by the Hon'ble Apex Court in the Special Leave Petition filed by Farhana (supra).
16. In view of the above discussion, the Court is of the opinion that the fair price shop licence/agreement could not be cancelled on the ground of registration of F.I.R. under Section 3/7 Essential Commodities Act.
17. In this view of the matter, impugnedorder dated 08.01.2019 passed by the respondent no. 3/District Supply Officer, District Moradabad & order dated 27.05.2019 passed by respondent no.2/Commissioner Moradabad Division, Moradabad, are liable to be set aside and the same are hereby set aside.
18. The writ petition is allowed and the concerned-respondents are directed to restore the fair price shop licence of the petitioner forthwith.
Order Date :- 4.8.2025
S.K.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!