IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6406 of 2008(K)
1. T.A.JOSE & COMPANY,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. THE COMMISSIONER,
3. STATE OF KERALA, REPRESENTED BY
4. K.K.BALAKRISHNAN,
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/02/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =
No. 6406 OF 2008 K
= = = = = = = = = = = = = = = =
Dated this the 25th February, 2008
J U D G M E N T
Ext. P5 is an application filed by the petitioner seeking
review of an order passed by the 1st respondent under the Kerala
Rationing Order. Admittedly, the 1st respondent is not conferred
any power of review. It is settled law that unless the statute confers
the power of review, the authority does not have such an inherent
power. In this case, admittedly there is no such power.
2. In view of this, the petitioner cannot seek a writ of
mandamus for the disposal of Ext. P5 application for review.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-