Citation : 2022 Latest Caselaw 6276 Raj/2
Judgement Date : 21 September, 2022
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)
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!