High Court Kerala High Court

Bharat Sanchar Nigam Limited vs The State Of Kerala Represented By … on 24 February, 2009

Kerala High Court
Bharat Sanchar Nigam Limited vs The State Of Kerala Represented By … on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4540 of 2009(M)


1. BHARAT SANCHAR NIGAM LIMITED,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE CONTROLLER OF LEGAL METROLOGY,

3. THE INSPECTOR,LEGAL METROLOGY CIRCLE I,

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/02/2009

 O R D E R
                  ANTONY DOMINIC,J.
              -----------------------
                W.P.(C).No.4540 OF 2009
              ------------------------
         Dated this the 24th day of February, 2009.

                        JUDGMENT

Challenge in this writ petition is against Ext.P6,

an order passed by the Inspector of Legal Metrology, taking

the view that recharge coupons marketed by the

petitioner herein are packaged commodities, amenable to

the provisions of Standards of Weights and Measures

(Enforcement) Act, 1985.

2. The ground on which challenge is raised is

that the material in question is not a commodity and

therefore the Act is not applicable. Counsel also placed

reliance on Ext.P2 Government Order allowing an appeal

filed by M/s. BPL Mobile Cellular Ltd.

3. In my view, there is absolutely no justification

for the petitioner not to approach the appellate authority

as provided in Section 69 of the Act.

/2/

Therefore, without prejudice to the right of the petitioner

to pursue the matter before the appellate authority, the writ

petition is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/

/2/