IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3849 of 2011(E)
1. BABU @ SACHARIA,S/O.PAPPACHAN,AGED 49
... Petitioner
2. AMMINI,W/O.YOHANNAN,AGED 77 YEARS,
3. SUPRABHA,SUPRABHA BHAVAN,CHEMMAKKADU,
Vs
1. DISTRICT COLLECTOR,KOLLAM-1.
... Respondent
2. SUB INSPECTOR OF POLICE,KUNDARA-691501.
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/02/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 3849 of 2011 E
```````````````````````````````````````````````````````
Dated this the 7th day of February, 2011
J U D G M E N T
Grievance of the petitioner is regarding the alleged
seizure of LPG gas cylinders. According to the petitioners,
they availed of the gas cylinders from Mini Gas Agencies, a
distributor of Indian Oil Corporation for domestic consumption.
It is stated that mere interpreting the provision of LPG
(Regulation of Supply and Distribution) Order, 2000 issued
under the provisions of the Essential Commodities Act, the
cylinders were seized. Seeking release of the cylinders,
petitioner approached the District Collector by filing Ext.P2
series of representations. Orders have not been passed on
the applications so far. It is complaining of the above, the writ
petition is filed.
2. Now that the applications made by the petitioners
are pending, it is directed that the District Collector, first
respondent herein, shall consider the said applications and
W.P.(C) No.3849/2011
: 2 :
pass orders thereon. This shall be done as expeditiously as
possible and at any rate within four weeks from the date of
production of a copy of this judgment along with a copy of the
writ petition.
Writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge