IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9933 of 2008(G)
1. MARIYAM BEEVI,AGED 85 YEARS
... Petitioner
Vs
1. THE COMMISSIONER,
... Respondent
2. THE DEPUTY RATIONING CONTROLLER
3. THE TALUK SUPPLY SUPPLY OFFICER
4. A.S. SALIM,AWD IX, ANCHAL, KOLLAM.
For Petitioner :SRI.M.V.BOSE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 9933 of 2008
-------------------------------------
Dated: MARCH 25, 2008
JUDGMENT
The challenge in this writ petition is against Exts.P4, P4(a) and
P5.
2. Ext.P4 shows that on inspection, irregularities were found
in the wholesale depot of the petitioner and the distributorship
was suspended pending enquiry. Ext.P4(a) is the mahazar that was
prepared and Ext.P5 is the document evidencing entrustment of the
articles seized from the petitioner to another AWD. Therefore, the
correctness or otherwise of the action will depend upon the validity
or otherwise of Ext.P4 order placing the petitioner under
suspension.
3. The challenge against Ext.P4 has been raised on the
ground that before issuing Ext.P4, the petitioner was not given a
notice or opportunity to state her case. In order to sustain this
contention, learned counsel for the petitioner relies on clause 51(8)
of the Kerala Rationing Order.
WP(C) 9933/08
Page numbers
4. I have gone through the aforesaid order and I am not in a
position to accept the contention raised by the counsel. Clause 51
(8) discloses that a notice and an opportunity to state her case need
be given to the petitioner only when a punishment is imposed and
not when suspension is ordered pending enquiry. No opportunity
is contemplated under the rule when suspension is pending enquiry
and this is evident from the rule itself which provides that “if
considered necessary, he may suspend the appointment of the
wholesale distributor temporarily pending enquiry”. Therefore
Ext.P4 cannot be interfered on the ground that notice and
opportunity was not given to the petitioner.
5. Once Ext.P4 is upheld, there is no question of interfering
with Exts.P4(a) or P5.
The writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
mt/-