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 1, Cited by 1]

Allahabad High Court

Shiv Raj Singh Son Of Har Baksh Singh vs State Of Uttar Pradesh Through It'S ... on 11 October, 2006

Equivalent citations: 2007(1)AWC54

Bench: A.K. Yog, R.K. Rastogi

JUDGMENT

A.K. Yog and R.K. Rastogi, JJ.

1. Heard learned Counsel for the petitioner and the learned Standing Counsel.

2. All the respondents are represented by the learned Standing Counsel, hence no notice need be issued and the writ petition can be finally decided without calling for the record of the case as contemplated under Rules of Court.

3. The petitioner is aggrieved against the impugned order dated 1-9-2006/Annexure-1 to the writ petition whereby the concerned Sub Divisional Magistrate, Aliganj (District Etah) has suspended the fair price shop licence/agreement in favour of the petitioner on receiving certain complaint (mentioned in the said order of suspension).

4. Apparently, no notice appears to have been given before the said suspension order is passed. Prima facie such order of suspension cannot be sustained in view of the Division Bench decision in the case of Ganesha v. District Magistrate, Mahoba and Anr. 2001 (43) ALR 184. Apart from the above, we also take note of the fact that the relevant Government Order (dealing on the subject matter in question) requires that as soon as the suspension order is passed (subject to satisfying other certain condition), enquiry shall be completed within one month and final orders be passed. It is being generally and usually noticed that such time schedule contemplated under relevant G.O. (dealing on the subject matter in question) is not being adhered to, as a consequence thereof, aggrieved persons are compelled to approach this Court by filing writ petition under Article 226, Constitution of India.

5. In our opinion, in the existing context and flow of frivolous litigation arising due to in-action or apathy on the part of the Government Officers when the enquiry is not being concluded within the time schedule perceived by the said Government Order, it is high time that this Court may, in exercise of its jurisdiction under Article 226, Constitution of India, provide that in case the enquiry is not concluded within the time schedule contemplated under the relevant G.O., the suspension order shall automatically cease or shall be deemed revoked.

6. In the result, we find that the impugned order of suspension dated 1-9-2006/Annexure-1 to the writ petition suffers from manifest error apparent on the face of record and it is accordingly set aside with direction to the concerned authority to complete the enquiry and take action as may be warranted on the basis of the record under the provisions of the relevant G.O. (dealing with the subject matter).

7. Writ petition stands allowed.

8. No order as to costs.