Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devi Singh Son Of Lakhan Singh vs State Of Rajasthan
2022 Latest Caselaw 6275 Raj/2

Citation : 2022 Latest Caselaw 6275 Raj/2
Judgement Date : 21 September, 2022

Rajasthan High Court
Devi Singh Son Of Lakhan Singh vs State Of Rajasthan on 21 September, 2022
Bench: Mahendar Kumar Goyal
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

               S.B. Civil Writ Petition No. 13551/2022

Devi Singh Son Of Lakhan Singh, Aged About 46 Years, R/o
Gram Lulhara, Gram Panchayat Paharsar, Tehsil Nadbai, District
Bharatpur (Raj.).
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Chief Government Secretary
         And Food Commissioner, Food Civil Supply And Consumer
         Matters Department, Rajasthan, Jaipur.
2.       District Collector, Bharatpur (Raj.)
3.       District Supply Officer, Bharatpur (Raj.)
                                                                 ----Respondents

Connected With S.B. Civil Writ Petition No. 13809/2022 Asamdeen Son Of Shri Chahat Khan, Aged About 56 Years, Resident Of Village Panchayat Bansburja, Tehsil Nagar, District Bharatpur (Raj.)

----Petitioner Versus

1. State Of Rajasthan, Through Principal Secretary And Food Commissioner, Food Civil Supply And Consumer Matters Department, Rajasthan, Jaipur.

2. District Collector, Bharatpur (Raj.)

3. District Supply Officer, Bharatpur (Raj.)

----Respondents

S.B. Civil Writ Petition No. 13765/2022

Niranjan Singh S/o Shri Ghoori Singh, Aged About 39 Years, R/o Village Panchayat Luhasa, Tehsil Nadbai, District Bharatpur (Raj.)

----Petitioner Versus

1. State Of Rajasthan, Through Principal Secretary And Food Commissioner, Food, Civil Supply And Consumer

(2 of 4) [CW-13551/2022]

Matters Department, Rajasthan, Jaipur.

2. District Collector, Bharatpur (Raj.)

3. District Supply Officer, Bharatpur (Raj.)

----Respondents

For Petitioner(s) : Mr. Shashi Bhushan Gupta with Ms. Sudha Gupta For Respondent(s) : Mr. Bharat Singh Gurjar, Dy.G.C.

HON'BLE MR. JUSTICE MAHENDAR KUMAR GOYAL

Order

21/09/2022

Issue notice in S.B. Civil Writ Petition No.13765/2022.

Notices are accepted by Mr. Bharat Singh Gurjar, learned

Deputy Government Counsel on behalf of the respondents.

These writ petitions have been filed challenging the

advertisement dated 29.08.2022 issued by the District Supply

Officer, Bharatpur inviting applications for issuance of new

authorization letters for the fair price shops for various places in

the District Bharatpur including the Village Lulhara, Gram

Panchayat Paharsar, Tehsil Nadbai with FPS Code No.18126, Gram

Panchayat Bansburja, Tehsil Nagar with FPS Code No.25002 &

Gram Panchayat Luhasa, Tehsil Nadbai with FPS Code No.12186

respectively.

Learned counsel for the petitioners submits that their

revision/appeal against the order cancelling the authorization

letter issued in their favour is pending consideration before the

appellate/revisional authorities. He, relying upon a Division Bench

judgment of this Court dated 08.01.2018 passed in DB Special

Appeal Writ No.1792/2017: Mukesh Kumar Meena versus

(3 of 4) [CW-13551/2022]

the State of Rajasthan & Ors., submitted that during pendency

of the appeal/revision, no new authorization letter for the subject

fair price shop can be issued. He, therefore, prays that the writ

petitions be allowed in terms of directions issued by the Division

Bench in case of Mukesh Kumar Meena (supra).

Learned counsel for the respondents did not dispute the

aforesaid legal position.

In case of Mukesh Kumar Meena (supra) following

direction was issued:-

"2. This appeal is covered by the decision of this court

dated 27.11.2017, passed in D.B. Special Appeal Writ

No.1500/2017, reads as under:

1. Counsel for the respondent has pointed out

clause (iii) of order dt. 7.4.2010 (Annexure-5) which

reads as under:

Þ3-ftu nqdkuksa ds izdj.k ekuuh; jktLFkku mPPk U;k;ky;@v/khuLFk U;k;ky;@fjohtu U;k;ky; esa fopkjk/khu py jgs gSa] mu nqdkuksa dks U;k;ky;ksa ds fu.kZ;

ls iwoZ fjDr ekuk tkdj mu ij ubZ fu;qfDr dh dk;Zokgh ugha dh tkos] rkfd U;k;ky; dh voekuuk ls cpk tk lds vkSj dksbZ fof/kd vM+pu mRiUu ugha gksAÞ

2. In view of the Government directions, the

District Supply Officer is bound to follow the directions

issued by the learned Single Judge which reads as

under:-

"In view of the facts given above, I do not find any ground to cause interference in the impugned order/s but pendency of the appeal/revision for indefinite period cannot be appreciated thus these writ petitions are disposed of with the directions to the appellate/revisional authority to decide it expeditiously and not later than one month from the date of receipt of copy of this order. If any of the appeals/revision petitions would be listed

(4 of 4) [CW-13551/2022]

during the period of one month then it would be heard and decided on the said date without deferring it on any ground whatsoever. It would include the excuse due to administrative reason or other work because hearing of the appeal is also administrative work. The direction aforesaid is required to be complied even to avoid complications, which may arise in case of acceptance of appeal/revision and in the meanwhile, if authorisation of fair price shop is given to others. Thus, the respondents would be expected to see aforesaid position also."

3. No authorization of fair price shop will be made which was allotted to the appellant. If it is done, it will not be finalized during the pendency of the appeal. The procedure will be kept in a sealed cover and if ultimately the present appellant succeeds in appeal, the seal cover will be opened otherwise the same will not be opened.

4. In that view of the matter, appeal stands allowed to the aforesaid extent that no authorization will be made pending the appeal.

5. The appellant will serve a copy of this order to the District Collector, Bharatpur and the Collector will comply with the directions issued by the learned Single Judge and will decide the appeal on or before 30.12.2017."

3. In that view of the matter appeal stands allowed to

the aforesaid extent that no authorization will be made

pending the appeal."

Taking into consideration the contentions advanced by the

learned counsels for the respective parties and the material on

record, this Court deems it just and proper to allow these writ

petitions in terms of order dated 08.01.2018 passed by the

Division Bench in case of Mukesh Kumar Meena (supra).

However, the appellate/revisional authorities are further

directed to expedite hearing and disposal of the appeal/revision

preferred by the petitioners preferably within a period of one

month from the date of communication of this order.

(MAHENDAR KUMAR GOYAL),J

PRAGATI/179-180 & 181

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter