IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15613 of 2006(H)
1. M/S. KAIRALI FOOD PRODUCTS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE SECRETARY
... Respondent
2. THE DISTRICT COLLECTOR, KANNUR.
3. THE INTELLIGENCE OFFICER,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/08/2007
O R D E R
S. SIRI JAGAN, J.
---------------------------------
W.P.(C)NO.15613 OF 2006
-----------------------------------
DATED THIS THE 21st DAY OF AUGUST, 2007
JUDGMENT
The petitioner filed this writ petition at a time when the wheat
was seized from the petitioner for violation of the provisions of the
Essential Commodities Act. Now the learned counsel for the petitioner
submits that since the respondents have filed a counter affidavit
stating that the seizure was followed by orders of confiscation, the
petitioner may be permitted to challenge that order appropriately.
Accordingly, this writ petition is closed without prejudice to the
right of the petitioner to challenge the confiscation order passed
subsequently appropriately.
S. SIRI JAGAN, JUDGE
Acd