Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Meera Mishra Vs. Satish Kumar
2018 Latest Caselaw 885 SC

Citation : 2018 Latest Caselaw 885 SC
Judgement Date : Dec/2018

    

Meera Mishra Vs. Satish Kumar & Ors.

[Civil Appeal No.11763 of 2018 arising out of S.L.P. (C) No. 28637 of 2018]

Abhay Manohar Sapre, J.

1. Leave granted.

2. This appeal is directed against the final judgment and order dated 12.07.2018 passed by the High Court of Judicature at Allahabad, Bench at Lucknow in Writ Petition No.3476 of 2007 whereby the Single Judge of the High Court allowed the writ petition filed by respondent No.1 herein and set aside the order dated 14.02.2007 passed by the SubDivisional Magistrate, Mishrit cancelling the license of respondent No.1 for fair price shop and order dated 07.06.2007 passed by the Commissioner, Lucknow Division, Lucknow rejecting his appeals.

3. The issue involved in this appeal is short as would be clear from the facts stated infra.

4. The dispute relates to a fair price shop at Gram Panchayat Ambaghat, Block Godalamau, Tehsil Mishrit District Sitapur (UP). It is between the two private individuals, namely, the appellant and respondent No. 1 herein. Both are asserting their respective rights to run the shop.

5. By order dated 14.02.2007, the SubDivisional Magistrate, Mishrit cancelled the license of respondent No. 1 in relation to the shop in question and, therefore, he filed appeals before the Commissioner, Lucknow Division, Lucknow.

6. By order dated 07.06.2007, the Commissioner dismissed the appeals, therefore, respondent No. 1 filed a writ petition before the High Court of Judicature at Allahabad, Bench at Lucknow.

7. By impugned order, the High Court allowed the writ petition and set aside the order dated 14.02.2007 of SDM, Mishrit and also the order dated 07.06.2007 of the Commissioner, Lucknow in Appeal No.38/200607 and Appeal No.651/200607.

8. The High Court set aside the order of the Commissioner mainly on the ground that it was not a reasoned order. In other words, the High Court was of the view that the Commissioner did not discuss all the issues arising in the case.

9. Aggrieved by the said order, the appellant has filed this appeal by way of special leave in this Court because according to the appellant, the impugned order has adversely affected his right to run the shop.

10. The short question, which arises for consideration in this appeal, is whether the High Court was right in allowing the respondent No.1's writ petition.

11. Having heard the learned counsel for the parties and on perusal of the record of the case, we are inclined to allow the appeal and remand the case to the Commissioner for deciding the appeals afresh on merits after hearing the appellant, respondent No. 1 and State (concerned department).

12. In our considered opinion, the High Court having held that the order of the Commissioner was not legally sustainable because it was an unreasoned order, it had two options to follow. One, to decide the controversy on merits in the writ petition itself and the other to remand the case to the Commissioner for deciding the appeals afresh on merits in accordance with law by passing reasoned order after dealing with all the contentions raised by the parties in support of their case.

13. The High Court did not exercise any option. As a consequence, the merits of the case could not be examined either by the Commissioner in appeal properly or the High Court in writ petition. In our view, the parties were entitled for a decision of their 5 case on merits by the Appellate Court (Commissioner) and then by the High Court in its writ jurisdiction. In this case, neither the Commissioner could record any finding on the merits and nor the High Court. It is for this reason, we are inclined to prefer the second option and while giving effect to the impugned order remand the case (appeal) to the Commissioner to enable him to examine the merits of the case in accordance with law.

14. In view of the foregoing discussion, the appeal succeeds and is accordingly allowed in part. The case is remanded to the Commissioner, Lucknow Division, Lucknow (UP) for deciding the appeals afresh on merits.

15. The appeals bearing Nos.38/200607 and 651/20062007 are accordingly restored to their respective numbers on the file of the Commissioner for their disposal in accordance with law on merits.

16. The appellant and respondent No.1 both will appear before the Commissioner, Lucknow on 14th December, 2018 and file a copy of this Order. The Commissioner will then fix any suitable date for hearing the appeals and on that day will hear the appellant, respondent No.1 and the concerned department of the State, and after hearing all the parties will pass a reasoned order on all the issues arising in this case relating to fair price shop in question uninfluenced by any observations made by the High Court and this Court.

17. Parties are permitted to file additional documents, if any, in support of their case before the Commissioner in appeals. Let the proceedings be over within three months from the date of appearance of the parties.

............................................J. [ABHAY MANOHAR SAPRE]

............................................J. [INDU MALHOTRA]

New Delhi;

December 03, 2018

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 : MAIMS

 
 
Latestlaws Newsletter