Citation : 2023 Latest Caselaw 4287 Raj
Judgement Date : 9 May, 2023
[2023/RJJD/014560]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 16142/2022
Kalu Singh Chouhan S/o Kishan Singh Chouhan, Aged About 43
Years, Resident Of Village Kelijar, Gram Panchayat Kelijer, Bassi,
Chittorgarh, Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Principal Secretary, Food
And Civil Supply Department, Secretariat, Jaipur.
2. District Collector, Chittorgarh.
3. District Supply Officer, Food And Civil Supply Department,
Chittorgarh.
4. Nand Lal S/o Shankar Lal Acharat, Resident Of Village
Kelijar, Chittorgarh, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Vikas Joshi
For Respondent(s) : Mr. Dinesh Jain
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
09/05/2023
1. Learned counsel for the petitioner has shown the order dated
01.02.2023 passed by Hon'ble coordinate Bench of this Court in
S.B. Civil Writ Petition No.206/2023 (Shankarlal & Ors. Vs. State
of Rajasthan & Ors.). The order reads as under:-
"Learned counsel for the parties have submitted that the
controversy involved in this writ petition is squarely covered by
the decision of this Court dated 10.12.2012 rendered in S.B.
Civil Writ Petition No.11913/2012 - Siyaram Meena Vs. State of
Rajasthan & Ors.
In the case of Siyaram Meena (supra), this Court has held
thus:-
"Consequently, I would dispose of the writ petition with
the direction that until 500 ration cards are attached to
(Downloaded on 11/05/2023 at 10:07:21 PM)
[2023/RJJD/014560] (2 of 2) [CW-16142/2022]
Fair Price Shop being rub by the petitioner, no other new
Fair Price Shop in the area be allotted to any other
person. Thereafter the respondents shall be free to allot
new Fair Price Shops in the area where the petitioner is
operating."
The present writ petition is disposed of in the light of the
aforesaid judgment and it is directed that until number of
ration cards to the fair price shops exceed 500 and 2000 units
of NFSA, no new Fair Price Shop shall be allotted. If the
number of ration cards exceeds 500 and 2000 units of NFSA,
then the respondents shall be free to allot license for new Fair
Price Shops. Stay application also stands disposed of."
2. In light of the aforequoted order, the present writ petition is
also disposed of in the same terms.
3. The stay application also stands disposed of.
(DR.PUSHPENDRA SINGH BHATI), J.
-nirmala/-
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!