Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajasthan Ration Vikreta Sangharsh ... vs State Of Rajasthan ...
2026 Latest Caselaw 5282 Raj

Citation : 2026 Latest Caselaw 5282 Raj
Judgement Date : 7 April, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Rajasthan Ration Vikreta Sangharsh ... vs State Of Rajasthan ... on 7 April, 2026

[2026:RJ-JD:15904-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  D.B. Spl. Appl. Writ No. 1370/2025

Rajasthan Ration Vikreta Sangharsh Samiti, Jaipur, District
Dungarpur Raj Branch, Through Its District Head, Dungarpur
Rakesh Jain Son Of Vakher Chand Jain Aged 46 Years, Resident
Of Rupot Fala Mathugamda, District Dungarpur Raj.
                                                                       ----Appellant
                                       Versus
1.       State Of Rajasthan, Through Its Secretary, Food And Civil
         Supplies     Department,    Government       Secretariat,
         Rajasthan, Jaipur.
2.       The Commissioner, Department Of Food                            And   Civil
         Supplies, Government Secretariat, Jaipur.
3.       District Collector, Dungarpur.
4.       The District Supply Officer, Dungarpur.
                                                                    ----Respondents


For Appellant(s)             :     Ms. Akshiti Singhvi
                                   Mr. Piyush Sharma
For Respondent(s)            :     Mr. Ravindra Jhala for
                                   Mr. S.S. Ladrecha, A.A.G.


HON'BLE THE ACTING CHIEF JUSTICE MR. SANJEEV PRAKASH SHARMA

                HON'BLE MR. JUSTICE SANJEET PUROHIT

Order

07/04/2026

1. The present appeal assails the order dated 24.09.2025

passed by the learned Single Judge in S.B. Civil Writ Petition No.

18021/2025, whereby the petition filed by the appellant was

dismissed wherein it had prayed to direct the respondents to

adhere to the guidelines laid down by the State Government for

issuing fresh advertisement for grant of fair price shops at

Dungarpur.

2. The learned Single Judge has held that the determination of

number of consumers to be attached to a fair price shop is within

the exclusive domain of the State Government and the contention

(Uploaded on 08/04/2026 at 06:22:51 PM)

[2026:RJ-JD:15904-DB] (2 of 5) [SAW-1370/2025]

regarding economic viability cannot be sustained. It was held that

operation of fair price shop is not intended as a commercial

venture, but a service to marginalized sections of society for which

a commission is provided.

3. Learned counsel appearing for the appellant submitted that

the fair price shops which were allotted to its members were

operating on the basis of the guidelines issued by the State

Government which requires minimum prescribed threshold of five

hundred ration cards under it or two thousand units. She further

submitted that on account of the cancellation of licences of some

nearby fair price shops, the said fair price shops had been

additionally allotted to the existing fair price shop owners. It is

contended that, in view of the issuance of a fresh advertisement,

there exists a genuine apprehension among the existing fair price

shop owners that their business would be substantially reduced.

4. Learned counsel submits that the operation of fair price

shops, by its very nature, constitutes a commercial activity, and

therefore, the view taken by the learned Single Judge is

erroneous.

5. Per contra, learned counsel appearing for the State apart

from relying upon the decision of Division Bench of this Court in

the case of Hari Om Meena & Anr. vs. State of Rajasthan &

Ors. D.B. Civil Special Appeal (Writ) No. 400/2015 and

connected Special Appeals (decided on 28.07.2015), submitted

that the criteria of allotting fair price shops with five hundred

ration cards or two thousand units is a guideline and is not of

mandatory nature. It was further submitted that fair price shops

may be established even where the number of consumers is less

(Uploaded on 08/04/2026 at 06:22:51 PM)

[2026:RJ-JD:15904-DB] (3 of 5) [SAW-1370/2025]

than 500, as the Collector is vested with the discretion to assess

the requirements of a particular area and permit the opening of a

fair price shop with a lesser number of ration cards, depending

upon the conditions of a particular area.

6. He further submits that no right is created in favour of those

fair price shop owners to whom additional charge has been

handed over with regard to the other fair price shop where the

licence of the owner was cancelled on account of circumstances or

reasons and such ration card owners were shifted to other fair

price shop, which is only a stop-gap arrangement and cannot be

said to create a right in favour of the existing fair price shop

owner to continue with such ration cards which are originally

meant to be run by another fair price shop.

7. We have deliberated on the contentions raised and also on

the judgment passed by the Coordinate Bench of this Court in

Hari Om Meena (supra). While entertaining this appeal on

14.10.2025, we passed following orders :

4. Keeping in view the order passed by the Division Bench of this Court at Jaipur in Hari Om Meena & Anr. Vs State of Rajasthan & Ors.

D.B. Civil Special Appeal (Writ) No. 400/2015 (decided on 28.07.2015) prima faice we find that if any new Fair Price Shops are to be introduced in the same area, it would not encroach upon the business of the existing Fair Price Shops and can only be granted license to do business for new ration holders in the said area.

5. We therefore until further orders restrain the respondents from reducing the existing ration holders of the concerned Fair Price Shops.

(Uploaded on 08/04/2026 at 06:22:51 PM)

[2026:RJ-JD:15904-DB] (4 of 5) [SAW-1370/2025]

8. The circulars have been issued from time to time by the Food

and Civil Supplies Department of the State relating to the criteria

to be adopted for the purpose of allotting a fair price shop and a

consistent approach has been adopted by the State Government

since 2010 to allot a fair price shop and criteria of keeping five

hundred ration cards with minimum two thousand units as a

benchmark. Thus, we notice that the State Government has been

allotting shops and directing that each fair price shop should have

five hundred ration cards or two thousand units. However, such

criteria can be said to be minimum criteria, which can be

increased. At the same time, while opening a fair price shop

initially, the number of ration cards may be less, but they may

increase and attempt should be that after a fair price shop has five

hundred ration card consumers or two thousand units, another fair

price shop can be opened in that area. This would ensure greater

convenience for all consumers having ration cards. Therefore, the

attempt of the State Government in opening new fair price shop,

cannot be said, in any manner to be unjustified or illegal or

contrary to the provision of the Essential Commodities Act, 1955

or the Control Order which lays down the criteria.

9. At the same time, we may also observe that the existing fair

price shops cannot be asked to relieve their present consumers for

the purpose of establishment of a new fair price shop. Such

directions, if issued by the State Government, would amount to

violating the rights of doing business and can be treated as an

arbitrary action.

10. While we therefore, do not accept the contentions of the

petitioner - appellant of disallowing the State to advertise new fair

(Uploaded on 08/04/2026 at 06:22:51 PM)

[2026:RJ-JD:15904-DB] (5 of 5) [SAW-1370/2025]

price shops, but at the same time, we would restrain the State

from reducing the existing ration card holders of the concerned

fair price shop already existing.

11. We may further observe, that the view taken by the learned

Single Judge, characterizing the activity carried out by fair price

shop owners as merely a service and not a commercial venture,

does not align with the scheme governing the allotment of fair

price shops. Although the operation of such shops is subject to

certain conditions imposed under the Control Order of 2015, the

nature of the activity, wherein the shop owner derives income,

indicates that it partakes the character of a commercial venture

for the fair price shop licence holder rather than a mere service

rendered on behalf of the State. Consequently, any infringement

of the rights guaranteed under Article 19(1)(g) of the Constitution

would constitute a valid ground for invoking the writ jurisdiction.

12. Accordingly, the present Special Appeal is hereby partly

allowed.

13. The view, we may add that the judgment passed in the case

of Hari Om Meena (supra) although makes several observations,

but essentially the petition was examined on the ground of being

premature and the obiter in the said judgment is only for the

purpose of relevance.

14. Stay application and pending application, if any, stand

disposed of.

(SANJEET PUROHIT),J (SANJEEV PRAKASH SHARMA),ACJ

14-shashikant-jatin/-

(Uploaded on 08/04/2026 at 06:22:51 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter