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 10, Cited by 0]

Allahabad High Court

Shushil Kumar vs State Of U.P. And 3 Others on 12 June, 2025

Author: Prakash Padia

Bench: Prakash Padia





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:96421
 
Judgement Reserved on 28.5.2025
 
Judgment Delivered on 12.06.2025
 
Court No. - 50
 

 
Case :- WRIT - C No. - 22032 of 2019
 

 
Petitioner :- Shushil Kumar
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Anupama Tripathi,Rakesh Kumar Tripathi
 
Counsel for Respondent :- C.S.C.,Ratan Deep Mishra
 

 
Hon'ble Prakash Padia,J. 
 

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

2. The question of law involved in the present petition is that whether the fair price shop license/agreement could be cancelled/suspended on the ground of registration of F.I.R. under Section 3/7 Essential Commodities Act.

3. Facts in brief as contained in the petition is that the petitioner was fair price shop license holder and his license of fair price shop was suspended by the respondent No.3/District Supply Officer, Bijnor vide its order dated 06.09.2018 and thereafter the same was cancelled vide order dated 19.01.2019 only on the ground that the petitioner misused the Aadhar Card many times and manipulated the Food Grains for which an F.I.R. under Section 3/7 of Essential Commodities Act, Section 420 I.P.C. and Section 66 Information Technology Act has been lodged against him. Aggrieved with the aforesaid order, statutory appeal as provided under Section Section 13(2) of U.P. Essential Commodities (Regulation of Sale and Distribution Control) Order, 2016 was filed by he petitioner before the respondent No.2/Commissioner, Moradabad Division, Moradabad which had been rejected by him vide order dated 27.05.2019.

4. It is argued by learned counsel for the petitioner that statement of ration card holders were not recorded by the Inquiry Officer in the presence of the petitioner nor opportunity of hearing was provided to him to cross-examine the aforesaid witnesses. It is further stated in the writ petition that no full-fledged enquiry has been conducted against the petitioner (Fair Price Shop Dealer) and no charge sheet has been served upon the petitioner and no date and place of hearing has been informed to the petitioner in respect of the enquiry conducted against him prior passing the impugned termination order. It is further stated that the license of the fair price shop could not be cancelled only on the ground that the F.I.R. has been lodged against the petitioner under Section 3/7 Essential Commodities Act. It is argued that the controversy involved in the present writ petition has already been settled by the Full Bench of this Court in the case of Misc. Single No. 8033 of 2013 delivered on 26.10.2017 Bajrangi Tiwari Vs. The Commissioner Devi Patan Mandal Gonda And Another in which following questions were referred to the larger Bench which reads as follows:-

"1. Whether the fair price shop licence can be cancelled merely on lodging of a criminal case against the licencee?; and
2. Whether, while passing any such order the Government Order dated 17.8.2002, particularly para-10 of said Government Order would be applicable/considered or not?"

5. The answers of the aforesaid questions have been given by the Full Bench which reads as follows:-

(i) The answer is no. Licence of a fair price shop cannot be cancelled merely on lodging of FIR against the licencee.
(ii) The answer is no. The Government order dated 17.8.2002 relates to allotment of a fair price shop and hence the same cannot be referred to in suspension/cancellation of licence. It is the Government order dated 29.7.2014 according to which the suspension/cancellation of a fair price shop licence can take place.

6. It is further argued that the provisions contained in the Government Order dated 05.08.2019 should be complied with by the respondents before passing the aforesaid orders but the same was not complied with. Hence the order is bad in the eyes of law and the same is liable to be set aside. It is argued that a writ petition was filed by one Amit Kumar being Writ C No.2029 of 2022 (Amit Kumar Vs. State of U.P. and others) before this Court and this Court taking into consideration the order passed by Full Bench of this Court in the case of Bajrangi Tiwari (supra) allowed the writ petition vide order dated 11.09.2024 holding therein that fair price shop license could not be cancelled merely on the ground of lodging of F.I.R. under Section 3/7 Essential Commodities Act. The order dated 11.09.2024 reads as follows:-

1. Heard Sri Vishal Tandon, learned counsel for the petitioner and Sri Ravindra Kumar Tripathi, learned Standing Counsel for the State.
2. Brief facts of the case are that petitioner was granted a licence for fair price shop and petitioner was running the fair price shop since long. Proceeding against the petitioner was initiated and the licence of the petitioner was cancelled vide order dated 26.12.2018. Appeal filed by petitioner against the cancellation order dated 26.12.2018 was also dismissed vide order dated 4.3.2021. Hence, this writ petition is filed for following reliefs:-
"i) Issue a writ, order or direction in the nature of certiorari quashing the impugned order dated 04.03.2021 passed by Joint Commissioner Food Saharanpur in appeal no.93/2020-21 and 94/2020-21 and order dated 26.12.2018 and 1.9.2018 passed by District Supply Inspector Muzaffar Nagar.
ii) Issue a writ, order or direction in the nature of mandamus directing to the respondent authorities to restore the fare price shop license in favour of the petitioner.
iii) Issue a writ, order or direction which this Hon'ble Court may deem fit and proper in the facts and circumstances of the case."

3. This Court vide order dated 11.02.2022 entertained the matter and directed the State to file counter affidavit.

4. In pursuance of the order dated 11.02.2022 the pleadings have been exchanged between the parties.

5. Learned counsel for the petitioner submitted that fair price shop licence of the petitioner has been cancelled in violation of the provisions contained under the Government Order dated 05.08.2019 as well as provisions contained under the U.P. Essential Commodities (Regulation of Sale and Distribution Control) Order, 2016. He next submitted that no preliminary enquiry has been conducted in the matter and the licence of the petitioner has been cancelled on mis-conceived grounds. He submitted that lodging of First Information Report under Section 3/7 of the U.P. Essential Commodities Act 1955 can not be a ground for the suspension or cancellation of the fair price shop licence unless there is proper enquiry in the matter He placed the reliance on the Full Bench Judgment of this Court passed in Misc. Single No. 8033 of 2013. D/d. 26.10.2017 Bajrangi Tiwari Vs. The Commissioner Devi Patan Mandal Gonda And Another in order to demonstrate that on the ground of lodging first information report, fair price shop licence cannot be cancelled. He submitted that in view of the violation of the mandatory provisions contained under the Government Order dated 05.08.2019 and the Control Order, 2016 the impugned orders can not be sustained and are liable to be set aside by this Court.

6. Learned Standing Counsel for the State submitted that proceedings were initiated against the petitioner and it has been found that there was irregularity on the part of the petitioner regarding distribution of essential commodities to the cardholders, as such licence of the petitioner has rightly been cancelled. He submitted that criminal proceeding was also initiated against the petitioner and the First Information Report has been lodged under Section 3/7 of the Essential Commodities Act and Section 420 of Indian Penal Code as such no interference is required in the matter and the writ petition is liable to be dismissed.

7. I have considered the arguments advanced by the learned counsel for the parties and perused the record.

8. There is no dispute about the fact that petitioner was granted fair price shop licence by the Authorities. There is also no dispute about the fact that under the impugned order, the petitioner's licence has been cancelled and the appeal has also been dismissed.

9. In order to appreciate the controversy involved in the matter a perusal of the Government Order dated 05.08.2019, which is applicable to Rural and Urban Area in respect to the suspension/cancellation of the fair price shop licence will be necessary which is as under:

??????, ?? ?????? ?????, ????? ????, ????? ?????? ?????
???? ???, 1- ??????, ????? ??? ??? ?????, ???????
2- ????? ??????????, ????? ???????
3- ????? ???? ?????? ???????, ????? ???????
????? ??? ??? ??????-6 ????? ?????? 05 ?????, 2019 ????? ??????? ??? ???? ??????? ?? ???? ?? ?? ??????? ?? ???????/?????????? ??? ??????????? ?? ??????? ??? ????????? ?? ?????????
?????, ????????? ????? ?????? ????????? ????? ??????? ?? ???????? ??????? ???? ?? ??????? ?? ??????? ??????? ???????? ?? ???? ??? ??????? ??? ???? ??????? ??????? ?? ???? ???? ???????????? ??? ???????, ?????????? ??? ??????????? ?? ??????? ??? ???-??? ?? ??????? ?????????? ?? ?????? ?? ??????? ???????? ???? ??? ???? ??????? ??? ???? ????????? ????? ??????? ???????-2013 ??? ??????? ??? ???? ????? ?????? ?????? ????? (?????? ??? ????? ???????? ?? ???????) ????-2016 ??? ????? ?????? ????? ??????? ????????-2015 ?? ????????? ??? ??????????? ?? ?????? ??????? ?? ????? ??? ?????? ????????? (?????? ?????? ?? ??????? ??????????? ?? ?????? ???????? ??? ???????? ????? ?? ???? ??? ?????????? ?????? ?? ?????? ?? ????? ?? ??? ?????) ??? ??? ????? ??????? ?? ????? ??????? ???? ?? ???????? ????? ??? ?????? ????? ?????????? ?? ???????? ???? ???? ??????? ???????? ??? ??????? ???????? ????????? ???? ???? ?? ???? ????? ??? ??:-
1- ???? ?? ??????? ?? ??????? ??????? ???????? ?? ????-
(1) ???? ?? ?????????? ?? ??????? ?????????? ?????? ??????? ??????? ? ????, ???????? ?????? ?????? ???? ????, ???? ????? ???? ????, ??? ???? ??? ??? ? ???? ?? ????? ????? ????????? ? ????, ?-??? ???? ??? ??????? ? ??? ????? ???? ???? ?? ????? ????? ????????? ????? ?? ????? ?? ??????????? ?????????? ????? ??????????? ?? ?????? ??? ????????? ? ???? ?????????? ?? ???? ??? ????? ?? ??????? ?? ????????? ????, ????? ??? ???? ??????? ?? ??????? ?? ????? ?? ???? ??? ???? ?? ???? ???? ??? ??????? ?? ????????? ? ????, ?????????? ?? ??????????? ????, ??? ?? ????? ? ?????, ?????? ??????? ?? ???????? ? ????, ??? ???????? ??????? ???? ??? ?????? ??????? ??? ??????????? ????? ????, ??????? ??? ???? ????? ??? ??????, ????????????, ????? ????, ?? ??????????, ???? ?????? ???????, ??????????, ???????????, ??????????? ??? ???? ?? ????? ??? ??? ??????, ????????? ??? ?? ??? ?????? ?? ??????? ???? ???? ??????????? ??????? ??? ?????? ?? ?? ???? ???, ??? ??????? ???????, ????????? ???? ?? ???????? ?? ??????? ????????? ??? ????????? ???? ?? ???????? ?? ??????? ??????????? ?? ????? ???? ?????/?????????? ?? ???? ?? ??????? ?????????
(2) ????????????? ??????? ???? ???? ???????? ?? ????????? ???? ?? ??????? ??? ??????? ????????? ?????? ????-

(?) ??????? ?????????? ?? ??????? ??????? ?????? ?? ??????? ??? ????????? ????? ???? ?? ????? ????????? ??????? ??????? ?? ???? ????? ?? ?????? ?? ?? ??? ?? ???? ?????? ?? ?????? ??????????? ?? ?? ???????? ?? ??????? ??? ???? ?????? ?? ??? ?? ???????? ?????? ?? ?????? ????

(?) ????????? ???? ?? ???????? ?? ??????? ??????????? ?? ???? ?? ??????? ???????? ?? ????????? ?? ????? ???????? ?? ?????????? ???? ?? ???? ???? ?? ??????? ?? ??????? ???? ????????? ?? ????? ???????? ?????? ?-??? ?? ?????? ?? ???? ??? ????? ?? ????? (????????? ???????) ?? ?????? ?????? ?? ?????? ??, ?? ??????? ????? ???? ???? ???????? ?????? ????????? ????? ?? ????? ??????????? ?? ???? ????? ??? ?????????? ?????? ?? ??? ???????????? ?? ?? ???? ?? ???? ??? ??? ?? ??????????? ? ???? ????????? ?????? ?? ??? ????? ???? ??? ???? ???????????? ?? ????? ???? ???? ???? ???? ????????? ?? ?????????? ????? ??????? ??????? ?? ??? ???????? ???????? ?? ?????? ??????? ? ??? (?) ???? ???????/?????????? ?? ??????? ???????? ?? ??????? ??? ??? ??????? ???? ??? ???? ?? ??????? ???? ??, ?? ??????????? ?? ?? ???? ??? ?? ??? ???? ?????? ????? ?? ??? ??? ?? ??? ???? ??????? ???? ?? ??????? ?? ??? ?? ????????? ?? ????

(?) ???? ?? ???????? ?? ??????? ???? ?? ?? ??????? ???? ?????? ??? ?????????? ?????? ???? ?? ???????? ?? ????? ?? ???? ?? ?????? ???? ??????? ????????? ??????? ? ???? ?? ?????? ??? ?? ???? ?????? ???? ?????? ?????? ??????? ?? ????? ?? ???? ??? ???? ???, ?? ????????? ????????? ?? ???? ???? ??? ?????? ?? ?????????????? ???? ?????????? ??????/????? ??????? ????? ?????? ???? ????????? ???????"

10. A perusal of the Government Order as quoted above fully demonstrates that preliminary inquiry is to be conducted by the Authorities before suspension/cancellation of the fair price shop licence of the licence holder.

11. Perusal of the aforesaid Government Order dated 05.08.2019 as well as impugned orders and other evidence on record reveals that procedure prescribed under the Government Order has not been followed by the authority and the licence of the petitioner has been cancelled on the ground that first information report has been lodged against the petitioner under Section 3/7 of the U.P. Essential Commodities Act and Section 420 of Indian Penal Code. In full Bench judgment of this Court in Bajrangi Tiwari (Supra) it has been clearly held that fair price shop can not be cancelled merely on the ground of lodging criminal case.

12. Considering the entire facts and circumstances of the case as well as the ratio of law laid down by the Full Bench of this Court in Bajrangi Tiwari (Supra) impugned order dated 26.12.2018 passed by the respondent no. 3 and appellate order dated 4.3.2021 passed by the respondent no. 2 are liable to be set aside and the same are hereby set aside.

13. The writ petition stands allowed and the respondents are directed to restore the fair price shop licence of the petitioner forthwith.

14. No order as to costs.

7. The aforesaid order was challenged before the Hon?ble Supreme Court by one Mohd. Amir by filing Special Leave Petition (Civil) No.25501 of 2024 (Mohd. Amir Vs. State of U.P. and others) and the aforesaid S.LP. was dismissed by the Hon?ble Supreme Court vide order dated 21.04.2025. The order dated 21.04.2025 reads as follows:-

1. We are not inclined to interfere with the impugned judgement and order of the High Court; hence, the special leave petitions are dismissed.
2. Pending application(s), if any, shall stand disposed of.

8. On the other hand, it is argued by learned Standing Counsel for the respondents that proper enquiry was conducted wherein it was found that petitioner has misused Aadhar card for withdrawing food grains illegally from various ration cards through FPS Automation System through E-POS machine and black marketed them pursuant to the aforesaid offence committed by the petitioner and the F.I.R. has already been registered. In this view of the matter, it is argued that the action was rightly taken by the respondents against the petitioner. Insofar as the law laid down by this Court in the case of Bajrangi (supra) and Amit Kumar (supra) is concerned, learned Standing Counsel has admitted that the controversy involved in the present petition has also been settled up to the Hon?ble Supreme Court and law has been laid down that the fair price shop license could not be cancelled only on the ground of registration of F.I.R. under Section 3/7 Essential Commodities Act.

9. Heard learned counsel for the parties and perused the record.

10. There is no dispute about the fact that petitioner was granted fair price shop licence by the Authorities and by the impugned order, the petitioner's licence of fair price shop has been cancelled on the ground that the F.I.R. has been lodged under Section 3/7 of Essential Commodities Act for misusing the Aadhar Card and malpractice in distribution of food grains and the appeal filed against the aforesaid order has also been dismissed.

11. From perusal of the Government Order dated 05.08.2019 which is quoted above in the judgement of Amit Kumar (supra) fully demonstrates that preliminary inquiry is to be conducted by the Authorities before suspension/cancellation of the fair price shop licence of the licence holder. But from perusal of the impugned orders and other evidence on record reveals that procedure prescribed under the aforesaid Government Order has not been followed by the authority and the licence of the petitioner has been cancelled on the ground that first information report has been lodged against the petitioner under Section 3/7 of the U.P. Essential Commodities Act and Section 60/43 of I.T. Act.

12. The Full Bench judgment of this Court in the case of Bajrangi Tiwari (Supra) held that license of fair price shop cannot be cancelled merely on the ground of lodging criminal case. The aforesaid law has been again reaffirmed by this Court in the case of Amit Kumar (supra) which has also been affirmed by the Hon?ble Supreme Court in the case of Mohd. Amir (supra).

13. In view of the above discussion, the Court is of the opinion that the fair price shop licence/agreement could not be cancelled on the ground of registration of F.I.R. under Section 3/7 Essential Commodities Act.

14. In this view of the matter, impugned order dated 19.01.2019 & dated 27.05.2019 passed by the District Supply Officer and Appellate Authority are liable to be set aside and the same are hereby set aside.

15. The writ petition is allowed and the concerned-respondents are directed to restore the fair price shop licence of the petitioner forthwith.

Order Date :- 12.6.2025 saqlain