IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1790 of 2009()
1. A.N.MOHANAKURUP, PROPRIETOR,
... Petitioner
Vs
1. GOVERNMENT OF KERALA, REPRESENTED BY
... Respondent
2. DRUGS CONTROLLER AND LICENSING
3. ASSISTANT DRUGS CONTROLLER,
For Petitioner :SRI.P.RAVINDRAN (SR.)
For Respondent :SRI.K.JAJU BABU
The Hon'ble MR. Justice P.K.BALASUBRAMANYAN
Dated :27/01/2010
O R D E R
Kurian Joseph, Ag.C.J.
&
Thottathil B.Radhakrishnan, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.A.1790 of 2009 & W.P.(C).24240 of 2009-Y
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 27th day of January, 2010.
JUDGMENT
Kurian Joseph, Ag.C.J.
1.The writ petitioners have approached this Court
aggrieved by the order passed by the Drugs
Controller dated 25th June, 2009. As per the said
order, the licence granted to the petitioners to
run medical shops was cancelled. The learned
single Judge though adverted to some of the
contentions advanced by the learned counsel
appearing for the petitioner in WP(C)20714/2009,
disposed of the said writ petition in view of the
submission of the learned Government Pleader that
the petitioner has alternate remedies before the
Government. Thus, the said writ petitioner was
related to pursue the alternate remedies. Hence,
WA1790/09 & WPC24240/09 -: 2 :-
the writ appeal.
2.The learned senior counsel appearing for the
petitioners inviting our attention to the history
behind the case, submits that the appellate
exercise will be in futility since according to
the learned senior counsel, the Government had
taken a stand to harass the petitioners for the
reason that they are the office bearers of AKCDA.
It is further contended that the impugned action
is taken at the instance of a rival organisation
which is controlled by some of the ruling
political parties. But the fact remains that the
Drugs Controller has adverted to the merits of
the case and has passed an order holding that in
view of the charges levelled against the
petitioners, their licence is liable to be
cancelled. Since all allegations are those
involved on facts, we do not think that even if
the allegation raised in the writ petitions and
WA1790/09 & WPC24240/09 -: 3 :-
pointed out by the learned senior counsel as
above is on malafides, we will not be justified
in interfering with the findings of facts. True,
the learned senior counsel made an attempt to
establish that even the factual findings are
patently wrong and such findings have been
entered only on the dictate of the Government. In
the above circumstances, we dispose of the writ
appeal and the writ petition as follows:
In the event of the writ petitioners pursuing
their remedy before the appellate authority
within one month from today, the matter shall
be considered by the appellate authority with
an open mind. The appellate authority shall
refer to the contentions taken by the writ
petitioners. Thereafter, the appellate
authority will pass appropriate orders in
accordance with law. Till such orders are
passed and communicated to the writ
WA1790/09 & WPC24240/09 -: 4 :-
petitioners, the interim order passed by this
court in these cases will continue.
Sd/-
Kurian Joseph,
Ag.Chief JusticeSd/-
Thottathil B.Radhakrishnan,
Judge.
Sha/2701