Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Punjab-Haryana High Court

Shanti Devi And Others vs Union Of India And Others on 4 September, 2009

Author: Jasbir Singh

Bench: Jasbir Singh

IN THE HIGH          COURT        OF   PUNJAB    AND     HARYANA        AT
CHANDIGARH.

            CIVIL WRIT PETITION NO. 13824 OF 2009

            DATE OF DECISION : September 04, 2009.

                   Parties Name

Shanti Devi and others

                                       ...PETITIONERS
      VERSUS

Union of India and others

                                       ...RESPONDENTS


CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. Jagdish Manchanda,
         Advocate, for the petitioners .


JASBIR SINGH, J. (oral)

ORDER:

This writ petition has been filed to lay challenge to an order dated August 19, 2009 (P-1) , vide which opportunity was granted to respondent No. 5, to move fresh application, to get Commission Agent's licence in Vegetable Market, Chandigarh.

It is contention of counsel for the petitioners that the licence cannot be issued in the name of M/S Durga Fruit Traders, SCF 11, Grain Market, Sector 26, Chandigarh, because in that Firm, the petitioners are the majority share holders (65%). Counsel further states that the Firm has not been dissolved and that the Firm is in possession of the site, mentioned above. In view of above, respondent No. 5 cannot move any application for getting licence in the name of the Firm.

Vide order Annexure P-1, only an opportunity was granted to CIVIL WRIT PETITION NO. 13824 OF 2009 -2- move fresh application for getting licence of a Commission Agent, as mentioned above. No positive order has been passed in favour of respondent No. 5, directing the authorities below to grant licence to him. Application moved will be subject to hearing and legal requirements.

It is also apparent from the record that the petitioners have already filed a representation stating that the licence be not renewed at the instance of respondent No. 5 in name of the Firm, mentioned above. That representation is still pending. Record reveals that the Firm, M/S Durga Food Traders etc. filed a Civil Writ Petitions No. 8847 of 2009 and 9930 of 2009 with a prayer that the authorities be directed to issue licence to it as directed vide order Annexure P-1. This Court directed the authorities to decide application of respondent No. 5, for grant of commission agent's fresh licence by passing a speaking order. As on today, licence has not been granted in favour of respondent No. 5. If that is so, the petitioners may raise all objections, which they have raised in this writ petition, before the competent officer, who shall pass final order for granting commission agent's licence to respondent No. 5, only after deciding objections, filed by the petitioner. If licence has already been granted, the petitioners may avail any other remedy, as per law. Writ petition stands disposed of accordingly.

Copy of this order be given Dasti to counsel for the petitioners under signatures of the Reader.

( Jasbir Singh ) Judge September 04, 2009.

DKC