High Court Kerala High Court

N.Lalji vs The District Collector on 10 July, 2008

Kerala High Court
N.Lalji vs The District Collector on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20805 of 2008(B)


1. N.LALJI, PROPRIETOR, BABY GAS AGENCY,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DISTRICT SUPPLY OFFICER,

3. THE COMMERCIAL TAX OFFICER-I, ADOOR.

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :10/07/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 20805 OF 2008 B
            ````````````````````````````````````````````````````
              Dated this the 10th day of July, 2008

                          J U D G M E N T

Only prayer in this writ petition is for permitting the

petitioner to take necessary documents from his shop room

which has been sealed on 25.10.2007 so as to enable him to

file appeal against Exts.P1 and P2. Petitioner is the proprietor

of a Gas agency and the 2nd respondent sealed the premises

of the petitioner under the instructions of the 1st respondent.

The petitioner has already filed Ext.P3.

2. I heard learned Government Pleader also. There

will be a direction to respondents 1 and 2 to permit the

petitioner to take necessary documents from his shop room

which was sealed on 25.10.2007.

Writ petition is allowed as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/

P.A.TO JUDGE