High Court Kerala High Court

George Aged 56 Years vs The District Supply Officer on 22 October, 2007

Kerala High Court
George Aged 56 Years vs The District Supply Officer on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31221 of 2007(P)


1. GEORGE AGED 56 YEARS, S/O.THOMAS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT SUPPLY OFFICER,
                       ...       Respondent

2. THE DISTRICT COLLECTOR KALPETTA,

                For Petitioner  :SRI.PHILIP M.VARUGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/10/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
             W.P.(C) No. 31221  OF 2007 P
            = = = = = = = = = = = = = = = =

           Dated this the 22nd October, 2007

                    J U D G M E N T

Petitioner is a licensee of ARD No. 3 in

Vallurkavu in Mananthavadi Taluk. By Ext. P1 the

respondents invited applications for appointment of an

additional ARD and that is objected by the petitioner

by filing Ext. P2. The relief sought for is that the

respondents should be called upon to decide on the

objection raised by the petitioner.

2. Being a licensee of ARD in an area, Ext. P2 has

been filed by him for safeguarding his commercial

interest and nothing else. It is for the respondents

to consider the requirement of an additional ARD and

that cannot be objected by the petitioner. Since the

petitioner has no locus standi to raise any objection,

I do not see any merit in the writ petition. Writ

petition is dismissed.

ANTONY DOMINIC
JUDGE

jan/-