Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Upendra Ojha vs The State Of Bihar
2021 Latest Caselaw 233 Patna

Citation : 2021 Latest Caselaw 233 Patna
Judgement Date : 21 January, 2021

Patna High Court
Upendra Ojha vs The State Of Bihar on 21 January, 2021
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.7451 of 2020
     ======================================================

Upendra Ojha Son of Bhrath Nath Ojha, resident of Ward No. 2 Semariya Patti Ojha, P.S. Shahpur Bhojpur Ara.

... ... Petitioner Versus

1. The State of Bihar through the Principal Secretary, Food and Consumer Protection, Government of Bihar, Patna.

2. The District Magistrate Bhojpur.

3. Sub Divisional Officer, Jagdishpur Ara Bhojpur.

... ... Respondent ====================================================== Appearance :

For the Petitioner/s : Mr. Sanjeev Kumar Mishra, Adv. For the Respondent/s : Mr. Vikash Kumar, SC-11 ====================================================== CORAM: HONOURABLE MR. JUSTICE ASHWANI KUMAR SINGH ORAL JUDGMENT Date : 21-01-2021

Heard learned counsel for the petitioner and

learned counsel for the State.

2. By way of the instant writ petition preferred under

Section 226 of the Constitution of India, the petitioner has

prayed for quashing the order contained in memo no. 850 dated

21.04.2018 passed by the respondent no. 3 by which the P.D.S.

licence no. 29 of 2016 of the petitioner has been cancelled.

3. Mr. Sanjeev Kumar Mishra, learned counsel for the

petitioner submitted that the petitioner was a PDS license dealer

and was discharging his duties to the full satisfaction of his

beneficiaries. However, vide impugned order contained in

memo no. 850 dated 21.04.2018, the respondent no. 3 cancelled Patna High Court CWJC No.7451 of 2020 dt.21-01-2021

his license without issuing any notice to the petitioner in this

regard. He contended that under Rule 27 of the Bihar Targeted

Public Distribution System (Control) Order, 2016

(for brevity 'PDS Control (Order), 2016'), it is provided that

cancellation of a license cannot be made until the licensee has

been given sufficient opportunity to state his case against the

proposal of cancellation of his license.

4. In reply, learned counsel appearing for the State

submitted that the writ petition filed by the petitioner is not

maintainable. He contended that under PDS Control (Order),

2016, there is statutory provision for appeal. Since the petitioner

has not availed of the statutory remedy of appeal, the writ

petition is fit to be dismissed. He further contended that the

order impugned would indicate that in course of inspection of

the PDS shop of the petitioner made on 21.04.2020, several

irregularities were found, pursuant to which, the order impugned

was passed by the respondent no. 3.

5. In reply, learned counsel appearing for the

petitioner submitted that the order impugned passed by the

respondent no. 3, is in complete violation of the principle of

natural justice. Since the order impugned suffers from material

legal infirmity, the petitioner should not be relegated to take Patna High Court CWJC No.7451 of 2020 dt.21-01-2021

recourse to the statutory remedy of appeal provided under PDS

Control (Order), 2016. He contended that under the similar

circumstance, when writ petition was dismissed by a learned

Single Judge of this Court directing the petitioner to take

recourse to the statutory remedy of appeal under the PDS

Control (Order), 2016, the Division Bench vide order dated

10.07.2018 passed in L.P.A. No. 499 of 2018 (Ram Bachan

Ram Vs. The State of Bihar & Ors.) quashed the order passed

by the learned Single Judge and allowed the appeal.

6. Having heard the parties and perused the materials

on record, this Court is satisfied that the order impugned has

been passed by the respondent no. 3 in violation of the

principles of natural justice and completely ignoring Rule 27 of

the PDS Control (Order), 2016 which reads as under:

"27 Cancellation of License:- (i) if a licensee

violates any provision of this Order or fails to

comply duties and responsibilities assigned to

the license, his license shall be cancelled by the

licensing authority by a written order, and such

a cancellation of license shall not affect other

actions initiated/initiable under the Essential

Commodity Act, 1955 (Central Act 10 of 1955).

Patna High Court CWJC No.7451 of 2020 dt.21-01-2021

(ii) No order of cancellation of a license shall

be made until the licensee has been given

sufficient opportunity to state his case against

the proposal of cancellation of his license.

(iii) The cases of violation of the provisions of

this Order shall be disposed of within two

months, as far as possible, after coming in

cognizance as for.

7. Since, no opportunity was given to the petitioner to

state his case against the proposal of the cancellation of licence,

the decision made in the proceeding stands vitiated.

8. As the order impugned has been passed to the

prejudice of the petitioner without affording any opportunity of

hearing, which amounts to without considering his defence, the

petitioner cannot be relegated to the statutory remedy of appeal.

9. Accordingly, order impugned dated 21.04.2018

passed by the respondent no. 3 (Sub Divisional Officer

Jagdishpur, Ara Bhojpur) is, set aside.

10. Respondent no. 3 is directed to issue show cause

notice to the petitioner annexing a copy of the inquiry report

against the proposal of cancellation of license within 15 days

from the date of receipt/production of a copy of the order. He Patna High Court CWJC No.7451 of 2020 dt.21-01-2021

shall also be required to dispose of the proceeding against the

petitioner within two months in terms of Clause (iii) of Rule 27

of the PDS Control (Order), 2016.

11. With the aforesaid observation and direction, the

writ petition is disposed of.

(Ashwani Kumar Singh, J) rohit/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          25-01-2021
Transmission Date       NA
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter