IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 544 of 2008(M)
1. SHIBI P.V., PROPRIETRIX,
... Petitioner
Vs
1. THE ASSISTANT CONTROLLER OF LEGAL
... Respondent
2. THE INSPECTOR,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 544 of 2008
-------------------------------------
Dated: January 11, 2008
JUDGMENT
Petitioner is a dealer in petroleum products. On the finding
that there was short delivery through one dispensing unit in the
petitioner’s outlet, respondents have by Ext.P2 suspended sales
through the said dispensing unit. Petitioner thereafter filed Ext.P3
application for re-stamping and as that has not been done, this writ
petition has been filed.
2. It is not in dispute that there was shortage through the
dispensing unit in question. Petitioner only contends that they are
not responsible for that. The reason for the delay on the part of
the respondents in re-stamping the unit presumably is that they
wanted to take action against the petitioner in terms of the
provisions contained in the Standard of Weights and Measures
(Enforcement) Act, 1985.
3. In my view, even in the notice that is issued, there is no
allegation of tampering of the seals on the equipment. Even if the
WP(C) 544/2008
Page numbers
respondents want to initiate any such action, re-stamping of the
dispensing unit in question cannot be of any prejudice to the
respondents. If the short delivery that has been noticed, which is
also not disputed, amounts to an offence, the respondents are
always at liberty to initiate such legal action as is warranted.
However, for that, the re-stamping of the dispensing unit need not
be kept pending.
In view of this, without prejudice to the rights of the
respondents to initiate such action as is warranted, I dispose of the
writ petition directing that the dispensing unit mentioned in Ext.P2
shall be re-stamped by the respondents as expeditiously as
possible, at any rate, within one week of production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
mt/-